Gujarat High Court
State vs Jitubhai on 5 July, 2011
Gujarat High Court Case Information System
Print
LPA/1609/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1609 of 2010
In
SPECIAL
CIVIL APPLICATION No. 17646 of 2003
With
CIVIL
APPLICATION No. 7939 of 2010
In
LETTERS PATENT APPEAL No. 1609
of 2010
=========================================================
STATE
OF GUJARAT & 2 - Appellant(s)
Versus
JITUBHAI
HASTIMAL BOKDIYA - Respondent(s)
=========================================================
Appearance
:
MR
PRANAV DAVE ASSTT. GOVERNMENT PLEADER
for
Appellant(s) : 1 - 3.
MR KEYUR A VYAS for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 05/07/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
case is admitted for hearing. Notice on the respondent. The
respondent has appeared and filed reply affidavit to which the
appellant has also filed rejoinder. Hence, no further notice need to
be issued on him.
Post
the case for hearing on 3rd October 2011.
Until
further order, operation of the order dated 27.10.2009 passed by the
learned Single Judge in Special Civil Application No.17646 of 2003
shall remain stayed.
The civil application stands disposed of.
(S.J.
MUKHOPADHAYA, CJ.)
(J.B.
PARDIWALA, J.)
zgs/-
Top