Gujarat High Court High Court

Pagi vs State on 9 February, 2011

Gujarat High Court
Pagi vs State on 9 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1208/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1208 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 4157 of 2008
 

With


 

LETTERS
PATENT APPEAL No. 1209 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 4161 of 2008
 

To


 

LETTERS
PATENT APPEAL No. 1218 of 2009 

 

In
 


SPECIAL
CIVIL APPLICATION No. 4154 of 2008
 

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


 

PAGI
AATAJI KACHARAJI - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

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


 

Appearance
: 
MR
ASPI M KAPADIA for Appellant(s) : 1, 
MR PK JANI, GOVERNMENT
PLEADER for Respondent(s) : 1 -
2. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 09/02/2011  
COMMON ORAL ORDER

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

An
affidavit has been filed on behalf of the respondents. The
appellants may file rejoinder to the same.

Post
the matter on 14th March, 2011.

[S.

J. MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

Sundar/*

   

Top