Gujarat High Court
Adhya vs State on 25 November, 2010
Gujarat High Court Case Information System
Print
LPA/63/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 63 of 2010
In
SPECIAL
CIVIL APPLICATION No. 9907 of 2008
=================================================
ADHYA
SHAKTI MAHILA GRAHAK SAHAKARI BHANDAR-BRANCH-1 & 3 - Appellant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=================================================
Appearance :
MR
HR PRAJAPATI for Appellant(s) : 1 - 4.
GOVERNMENT PLEADER for
Respondent(s) : 1 - 3.
NOTICE SERVED BY DS for Respondent(s) :
4,
PARTY-IN-PERSON for Respondent(s) :
4,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 25/11/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
On
the ground of illness of Mr Prajapati, the counsel for the
appellants, the case is adjourned by way of last chance with a clear
stipulation that if the lawyer is unwell, the appellants may engage
some other lawyer.
Post
the matter on 14th December, 2010.
[S.J.
MUKHOPADHAYA, CJ.]
[K.
M. THAKER, J.]
Sundar/*
Top