Gujarat High Court
Amit vs State on 14 May, 2010
Gujarat High Court Case Information System
Print
LPA/560/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 560 of 2010
In
CIVIL
APPLICATION - FOR DIRECTION No. 2100 of 2010
In
SPECIAL
CIVIL APPLICATION No. 4429 of 2009
With
CIVIL
APPLICATION No. 3168 of 2010
In
LETTERS
PATENT APPEAL No. 560 of 2010
=================================================
AMIT
B JETHAVA - Appellant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=================================================
Appearance :
MR
VIJAY H NANGESH for Appellant(s) : 1,
MR KI KAZI
for Appellant(s) : 1,
R AJ DESAI, AGP for Respondent(s) : 1,
MR
PREMAL R JOSHI for Respondent(s) : 2,
MR PARESH UPADHYAY for
Respondent(s) : 3,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 14/05/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
As
the impugned order dated 23.2.2010 reads as Dismissed is a
non-speaking order, the said order is set aside. The matter is
remitted to the learned Single Judge who may after hearing the
parties dispose of the Civil Application by a reasoned order or may
decide the Special Civil Application by a reasoned order.
Both
the appeal and the Civil Application stand disposed of.
[S.J.MUKHOPADHAYA,
C.J.]
[AKIL
KURESHI, J.]
Sundar/-
Top