Gujarat High Court High Court

Laxmanbhai vs State on 11 August, 2010

Gujarat High Court
Laxmanbhai vs State on 11 August, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/691/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 691 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 19254 of 2006
 

With


 

CIVIL
APPLICATION No. 3736 of 2010
 

In
LETTERS PATENT APPEAL No. 691 of
2010 
 
=================================================
 

LAXMANBHAI
RAMSWARUP AGRAWAL - Appellant(s)
 

Versus
 

STATE
OF GUJARAT THRO' THE SECRETARY & 2 - Respondent(s)
 

================================================= 
Appearance
: 
MR
BS BRAHMBHATT for Appellant(s) : 1, 
MR PRANAV TRIVEDI AGP for
Respondent(s) : 1 - 2. 
MR NIRAV C THAKKAR for Respondent(s) :
3, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 11/08/2010 

 

ORAL
ORDER

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

Mr.

Pranav Trivedi, AGP, accepts notice on behalf of respondents nos. 1
and 2 and Mr. Nirav Thakkar accepts notice on behalf of respondent
no.3. Notice is waived. They may file reply affidavits, if any,
within three weeks. Post the matter on 08.09.2010.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top