Gujarat High Court
Nisarg vs State on 30 September, 2010
Gujarat High Court Case Information System
Print
LPA/1511/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1511 of 2009
In
SPECIAL CIVIL APPLICATION No. 2576 of 2009
With
CIVIL APPLICATION No. 8566 of 2009
In
LETTERS PATENT APPEAL No. 1511 of 2009
=================================================
NISARG
JAYKISHAN PATEL - Appellant(s)
Versus
STATE
OF GUJARAT & 7 - Respondent(s)
=================================================
Appearance :
MR
SUNIL K SHAH for Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,
1.2.5,1.3.1
Mr.
U.A. Trivedi, Additional
GP for respondent No.1
NOTICE
SERVED BY DS for Respondent(s) : 1 - 3, 5,
None for Respondent(s)
: 4,7 - 8.
MR SHITAL R PATEL for Respondent(s) : 4.2.1, 4.2.2,
4.2.3, 4.2.4,4.2.5
MR SUDHIR SHAH for Respondent(s) :
6,
UNSERVED-REFUSED (N) for Respondent(s) : 7.2.1,7.2.2 - 8,8.2.2
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 30/09/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Admit.
Respondents
have appeared. No further notice is required to be issued. Respondent
Nos. 7/1, 7/2, 8/1 and 8/2 refused to receive notice and thereby
notice stands served on them.
Post
the matter for hearing before the appropriate Bench on 27th
December 2010 at 2.30 p.m. No interim order is passed at present.
Civil Application stands disposed of.
[S.J.
MUKHOPADHAYA, C.J.]
[K.M.
THAKER, J.]
(swamy)
Top