Gujarat High Court
Shamalbhai vs State on 7 October, 2011
Gujarat High Court Case Information System
Print
LPA/1129/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1129 of 2005
In
SPECIAL
CIVIL APPLICATION No. 7171 of 2005
With
CIVIL
APPLICATION No. 7648 of 2005
In
LETTERS PATENT APPEAL No. 1129 of 2005
=========================================
SHAMALBHAI
KESHABHAI PATEL & 6 - Appellant(s)
Versus
STATE
OF GUAJRAT & 3 - Respondent(s)
=========================================
Appearance :
MR
AR MAJMUDAR and MR NK MAJMUDAR for the Appellants.
Mr.N.J.Shah,
Assistant GOVERNMENT PLEADER for Respondent no.1.
RULE SERVED for
Respondent(s) : 2 - 3.
MR MANISH J PATEL for Respondent(s) :
4,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 07/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
At
the request of learned counsel Mr.A.R.Majmudar, the matter to come up
on 15.11.2011.
No
interim relief can be granted at this stage. Hence, Civil Application
stands disposed of.
(V.M.SAHAI,J)
(K.S.JHAVERI,J)
***vcdarji
Top