Gujarat High Court High Court

Adhya vs State on 28 October, 2010

Gujarat High Court
Adhya vs State on 28 October, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   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 ANANT S. DAVE
		
	

 

 
 


 

Date
: 28/10/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

In
view of illness of Mr. H.R. Prajapati, learned counsel appearing on
behalf of the appellant, the case is adjourned.

Post
the matter on 25th November 2010.

[S.J.

MUKHOPADHAYA, C.J.]

[ANANT
S. DAVE, J.]

(swamy)

   

Top