Gujarat High Court
Mohansinh vs State on 23 September, 2008
Gujarat High Court Case Information System Print CA/1034420/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR VACATING STAY No. 10344 of 2008 In LETTERS PATENT APPEAL No. 874 of 2008 In SPECIAL CIVIL APPLICATION No. 8225 of 2008 With CIVIL APPLICATION No. 9966 of 2008 In LETTERS PATENT APPEAL No. 874 of 2008 With LETTERS PATENT APPEAL No. 874 of 2008 In SPECIAL CIVIL APPLICATION No. 8225 of 2008 ========================================= MOHANSINH BHAILALBHAI CHAUHAN - Petitioner(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ========================================= Appearance : MR PINAKIN M RAVAL for Petitioner(s) : 1, MS. REETA CHANDARANA AGP for Respondent(s) : 1 - 2. MR AM PAREKH for Respondent(s) : 3, ========================================= CORAM : HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN HONOURABLE MR. JUSTICE MOHIT S. SHAH Date : 23/09/2008 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
ORDER
IN CA 10344/08:
Heard
learned counsel for the parties.
The
ad-interim order dated 02.09.2008 is vacated.
Interim
order dated 28.08.2008 made in Civil Application No.9966 of 2008
shall continue till further orders.
The
Civil Application stands disposed of accordingly.
ORDER
IN CA 9966/08:
Rule
is made absolute in terms of the order dated 28.08.2008. The
Application stands disposed of accordingly.
ORDER
IN LPA:
Post
the Letters Patent Appeal for final hearing in the 2nd
week of December 2008.
(K.S.
RADHAKRISHNAN, C.J.)
(MOHIT
S. SHAH, J.)
[sn
devu] pps
Top