Gujarat High Court High Court

Natwarlal vs State on 11 August, 2010

Gujarat High Court
Natwarlal vs State on 11 August, 2010
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/99820/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 998 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 4465 of 2009
 

With


 

CIVIL
APPLICATION No. 5621 of 2009
 

In
LETTERS PATENT APPEAL No. 998 of 2009
 

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

 

NATWARLAL
MOHANLAL DUTTA & 1 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARIN P RAVAL for
Appellant(s) : 1 - 2. 
MR DEVANG VYAS, AGP for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 12/05/2009 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

Heard
the learned Counsel for either side.

This
appeal is disposed of by directing that the Revision Application
No.1/2009 be disposed of by Special Secretary(Appeals) within a
period of three months from the date of receipt of a copy of order.

Till
that date, status-quo shall be maintained.

Order
of learned Single Judge stands modified accordingly.

Appeal
as well as Civil Application is disposed of accordingly.

(K.S.RADHAKRISHNAN,C.J.)

(AKIL
KURESHI,J.)

(raghu)

   

Top