Gujarat High Court High Court

Joshi vs State on 27 September, 2011

Gujarat High Court
Joshi vs State on 27 September, 2011
Author: Mr.S.J.Mukhopadhaya, Honourable K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11116/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 11116 of 2010
 

In
LETTERS PATENT APPEAL No. 400 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 24226 of 2005
 

With


 

CIVIL
APPLICATION No. 2513 of 2010
 

In
LETTERS PATENT APPEAL No. 400 of
2010 
 
=================================================
 

JOSHI
RAGHURAMBHAI BHANJIBHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

================================================= 
Appearance
: 
MR
KB PUJARA for Petitioner(s) : 1, 
MRS. KRINA CALLA AGP for
Respondent(s) : 1 - 3. 
None for Respondent(s) :
4, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 25/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

This
petition has been filed for direction to respondents to implement the
learned Single Judge’s judgment in absence of any stay. Having heard
counsel for the petitioner, we are not inclined to pass any such
direction. Civil Application No. 11116 of 2010 stands disposed of.
In view of the order passed in Civil Application No.11116 of 2010, no
further order is required to be passed in Civil Application No.2513
of 2010 and the same shall stand disposed of.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top