Gujarat High Court High Court

Narsinhbhai vs State on 1 March, 2011

Gujarat High Court
Narsinhbhai vs State on 1 March, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/981/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 981 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 12758 of 2009
 

With


 

CIVIL
APPLICATION No. 4484 of 2010
 

In
LETTERS PATENT APPEAL No. 981 of 2010
 

With


 

CIVIL
APPLICATION No. 13830 of 2010
 

In
LETTERS PATENT APPEAL No. 981 of 2010
 

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


 

NARSINHBHAI
RATNABHAI - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=================================================
 
Appearance : 
MR
SP MAJMUDAR 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  
MS MANISHA LAVKUMAR, AGP for Respondent(s) :
1, 
NOTICE SERVED for Respondent(s) : 2 - 3. 
None for
Respondent(s) : 4, 
MRDINESHBPATEL for Respondent(s) : 4.2.1,4.2.2
 
MRHBCHAMPAVAT for Respondent(s) : 4.2.1,4.2.2
 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 01/03/2011  
ORAL ORDER

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

The
appeal is admitted for hearing alongwith Letters Patent Appeal No.
1065 of 2007 which has been referred to a Larger Bench. The
respondents have appeared. No notice be issued to them.

Pendency
of this appeal shall not stand in the way of the parties, including
the State, to settle the dispute.

[S.

J. MUKHOPADHAYA, CJ.]

[J.

B. PARDIWALA, J.]

sundar/-

   

Top