Gujarat High Court
Bhikhaji vs State on 30 June, 2008
Bench: Y.R.Meena And J.C.Upadhyaya, J.C.Upadhyaya
LPA/1157/2006 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD LETTERS PATENT APPEAL No. 1157 of 2006 In SPECIAL CIVIL APPLICATION No. 5534 of 2006 ====================================== BHIKHAJI RAVAJI THAKOR-THR'PAHVINABEN BHUPENDRABHAI SHAH & 2 - Appellant(s) Versus STATE OF GUJARAT THR' SECRETARY & 8 - Respondent(s) ====================================== Appearance : MR YN OZA FOR MR BP GUPTA for Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.3.1,1.3.2 - 2, 2.2.1,2.2.2 - 3, 3.2.1, 3.2.2,3.3.1 GOVERNMENT PLEADER for Respondent(s) : 1, NOTICE SERVED BY DS for Respondent(s) : 2 - 3, 3.2.1, 3.2.2, 3.2.3, 3.2.4, 3.2.5, 3.2.6, 3.2.7, 3.2.10,3.2.11 - 4,6 - 7. MR AMAR D MITHANI for Respondent(s) : 3.2.8,3.2.9 MR HS MUNSHAW for Respondent(s) : 0.0.0 - for Respondent(s) : 0.0.0 - for Respondent(s) : 0.0.0 ====================================== CORAM : HONOURABLE THE CHIEF JUSTICE Y.R.MEENA and HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 30/06/2008 ORAL ORDER
Heard
Shri Y.N.Oza, learned Senior Advocate for the appellant submits that
the matter be finally heard today. On the last date, it was ordered
that the matter be first decided on preliminary objection.
Counsel
for the State is asked whether he is prepared to argue the matter on
merits. He said first, it should be heard on preliminary objections
then the matter be decided.
List
it on 8th July, 2008 for hearing on preliminary
objections.
(
Y. R. MEENA, C. J. )
(
J. C. UPADHYAYA, J. )
kailash