Gujarat High Court
Aasal vs State on 10 January, 2011
Gujarat High Court Case Information System
Print
LPA/2454/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2454 of 2010
In
SPECIAL
CIVIL APPLICATION No. 11210 of 2010
=========================================
AASAL
MINALBEN LAXMANBHAI - Appellant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance :
MR
HR PRAJAPATI for Appellant(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1 - 2.
UNSERVED-REFUSED (N) for Respondent(s) :
3,
MR VC VAGHELA for Respondent(s) :
3,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 10/01/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Respondent
is allowed three days time to file reply affidavit and Vakalatnama,
if any. Counsel for the appellant will serve a copy of the
paper-book on Mr. V.C. Vaghela, learned Advocate, during the course
of the day. Appeal may be disposed of at the admission stage. Post
the matter on 21.1.2011.
(S.J.
Mukhopadhaya, C.J.)
(K.M.
Thaker, J.)
*/Mohandas
Top