Gujarat High Court High Court

Jitendrasinh vs State on 23 February, 2011

Gujarat High Court
Jitendrasinh vs State on 23 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2998/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2998 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 4115 of
2010 
 
=================================================
 

JITENDRASINH
SHIVSINH VANSIYA - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

================================================= 
Appearance
: 
MR.S.M.GOHIL
for Appellant(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1,
4, 
MR PRANAV V SHAH for Respondent(s) : 2 - 3. 
NOTICE SERVED BY
DS for Respondent(s) : 3,5 -
6. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 23/02/2011 

 

ORAL
ORDER

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

On
the ground of illness of counsel for the appellant, case is
adjourned. Post the matter on 29.03.2011.

(S.J.

MUKHOPADHAYA, C.J.)

(AKIL
KURESHI, J.)

[sn
devu] pps

   

Top