Gujarat High Court High Court

Shobhnaben vs State on 11 January, 2011

Gujarat High Court
Shobhnaben vs State on 11 January, 2011
Author: Jayant Patel,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2832/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2832 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 12783 of 2010
 

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


 

SHOBHNABEN
H CHAUHAN WD/O HASMUKHBHAI B CHAUHAN & 3 - Appellant(s)
 

Versus
 

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

=========================================================
Appearance : 
MR
ANAND B GOGIA for
Appellant(s) : 1 - 4.MR RB GOGIA for Appellant(s) : 1 - 4.MR BB GOGIA
for Appellant(s) : 1 - 4. 
MR
NJ SHAH, AGP for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 11/01/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Mr.Gogia,
learned counsel states that notice was not issued by the learned
Single Judge to respondent No.4 and the matter came to be decided at
notice stage by the learned Single Judge.

Notice
returnable on 25.01.2011.

(JAYANT
PATEL, J.)

(J.C.

UPADHYAYA, J.)

*bjoy

   

Top