Gujarat High Court High Court

Keshavlal vs State on 18 September, 2008

Gujarat High Court
Keshavlal vs State on 18 September, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/917/2000	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 917 of 2000
 

In


 

SPECIAL
CIVIL APPLICATION No. 3576 of 1999
 

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

 

KESHAVLAL
DUNGARSHI MAVANI & 1 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARIN P RAVAL for
Appellant(s) : 1 - 2. 
GOVERNMENT PLEADER for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 18/09/2008 

 

 
 
				ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

There
is a request on behalf of the learned AGP appearing in this matter
for adjournment. The matter is adjourned to 22.9.2008.

(Ravi
R. Tripathi, J.)

(K.M.

Thaker, J.)

(karan)

   

Top