Gujarat High Court Case Information System
Print
LPA/730/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 730 of 2011
In
SPECIAL
CIVIL APPLICATION No. 4044 of 2011
With
CIVIL
APPLICATION No. 5391 of 2011
In
LETTERS PATENT APPEAL No. 730 of 2011
=================================================
HASMITABEN
BHAVESHBHAI PRAJAPATI
Versus
STATE
OF GUJARAT & OTHERS
=================================================
Appearance :
Mr Zubin F
Bharda for the appellant
Ms Krina Calla,
Asst Government Pleader for Respondent No.1
None for
Respondent(s) : 2 -
4.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 03/05/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
notice be issued on the respondents. Ms Krina Calla, learned Asst.
Government Pleader accepts notice on behalf of respondents Nos.1 and
2 and waives service. Counsel for the appellant shall supply two
sets of paper book on her by 5th May 2011. Direct Notice
on respondents Nos.3 and 4. Appeal may be disposed of at the stage
of admission. Post the matter on 16th June 2011 within
five cases.
Prayer
for interim relief is rejected. Civil Application stands disposed
of.
(S.J. Mukhopadhaya, CJ.)
(J.B.Pardiwala, J.)
*mohd
Top