Gujarat High Court High Court

Raysangbhai vs State on 19 November, 2010

Gujarat High Court
Raysangbhai vs State on 19 November, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2576/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

LETTERS
PATENT APPEAL No. 2576 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 4778 of 2010
 

With


 

CIVIL
APPLICATION No. 13178 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 2576 of 2010
 

 
 
=========================================================

 

RAYSANGBHAI
RANCHHODBHAI THAKOR - Appellant(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KAUSHAL D PANDYA
for
Appellant(s) : 1, 
None for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE          MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER    19th November 2010
		
	

 

 ORAL
ORDER

(Per :

HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Counsel
for the petitioner is permitted to correct the cause-title with
respect to the respondents.

Let
notice be issued on respondents. Ms. Trusha Patel, learned AGP
accepts notice for and on behalf of 1st and 2nd
respondents. Counsel for the appellant will serve two sets of
paper-book on her by Monday. Direct notice on respondents no. 3 and 4
is permitted. Appeal may be disposed of at the admission stage. Post
the matter on 22nd December 2010.

Petition for interim
relief rejected. Civil Application No. 13178/2010 stands disposed of.

{S.J
Mukhopadhaya, CJ.}

{K.M
Thaker, J.}

Prakash*

   

Top