Gujarat High Court High Court

Dhansukhbhai vs State on 4 February, 2011

Gujarat High Court
Dhansukhbhai vs State on 4 February, 2011
Author: Y.R.Meena,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

LPA/1058/2006	 1/ 1	ORDER 
 
 

	

 


IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 


LETTERS
PATENT APPEAL No. 1058 of 2006
 

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


 


DHANSUKHBHAI
LALBHAI DESAI & 2 - Appellant(s)
 


Versus
 


STATE
OF GUJARAT & 2 - Respondent(s)
 

======================================
 
NANAVATI & NANAVATI for Appellant(s) :
1 - 3. 
MRS. MANISHA L. SHAH AGP for
Respondent(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) : 2, 
MR
JB PARDIWALA for Respondent(s) :
3, 
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.S.DAVE
		
	

 

Date
: 08/01/2007 

 

ORAL
ORDER

Learned
counsel for the appellants submits that he will pay the process fee
during the course of the day.

Process
fee be paid during the course of the day, failing which the appeal
stands dismissed.

(Y.R.

MEENA, ACTG. C.J.)

(ANANT
S. DAVE, J.)

[sn
devu] pps

   

Top