Gujarat High Court High Court

Revaben vs State on 15 March, 2011

Gujarat High Court
Revaben vs State on 15 March, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1706/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1706 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 20013 of 2006
 

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


 

REVABEN
WD/O,RANCHHODBHAI MAKWANA (FOR HERSELF & & 1 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT THRO. THE SECRETARY & 3 - Respondent(s)
 

=================================================
 
Appearance : 
MR
NIRZAR S DESAI for Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,
1.2.5, 1.2.6, 1.2.7, 1.2.8, 1.2.9,1.2.10 - 2. 
MS MANISHA
LAVKUMAR,. AGP for Respondent(s) : 1 - 3. 
None for Respondent(s) :
4, 
MR NIKHIL S KARIEL for Respondent(s) : 4.2.1, 4.2.2,4.2.3
 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 15/03/2011  
ORAL ORDER

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

Nobody
appears for the appellants.

Post
the matter on 22nd March, 2011 within ten cases.

[S.

J. MUKHOPADHAYA, CJ.]

[J.

B. PARDIWALA, J.]

Sundar/*

   

Top