Gujarat High Court High Court

Shah vs State on 27 January, 2010

Gujarat High Court
Shah vs State on 27 January, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5600/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 5600 of 2009
 

In


 

FIRST
APPEAL No. 2120 of 2009
 

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

 

SHAH
GOVINDRAM PYARECHAND - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DHAVAL D VYAS for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1, 
MRS
KRISHNA G RAWAL for Respondent(s) : 2, 
MR KV SHELAT for
Respondent(s) : 3 -
4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 27/01/2010 

 

 
 
ORAL
ORDER

When
the matter is called out, learned advocate Mr. Dhaval Vyas has not
remained present. Learned advocate Mr.K.V.Shelat appearing for
respondent Nos.3 and 4 has remained present. However, in the interest
of justice, the matter is adjourned on 5.2.2010. Ad-interim relief
granted earlier shall continue till 5.2.2010.

[H.K.RATHOD,
J.]

mrpandya

   

Top