Gujarat High Court High Court

Kanaji vs State on 23 August, 2010

Gujarat High Court
Kanaji vs State on 23 August, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/556/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 556 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 7383 of 2008
 

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


 

KANAJI
NATHAJI THAKORE & 5 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MR
PINAKIN M RAVAL for Appellant(s) : 1 - 3,3.2.1 - 4,4.2.1 - 5,5.2.1 -
6, 6.2.1, 6.2.2, 6.2.3,6.2.4  
MRS. KRINA CALLA AGP for
Respondent(s) : 1 -
3. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 13/08/2010 

 

ORAL
ORDER

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

Mrs.

Krina Calla, AGP for the State has sought for and allowed one week’s
time to file reply affidavit. Post the matter on 25.08.2010 in the
1st board within ten cases.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top