Gujarat High Court Case Information System
Print
LPA/976/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 976 of 2011
In
SPECIAL
CIVIL APPLICATION No. 7388 of 2009
With
CIVIL
APPLICATION No. 7132 of 2011
In
LETTERS
PATENT APPEAL No. 976 of 2011
=========================================
STATE
OF GUJARAT AND OTHERS
Versus
DHARMENDRASINH
GOVINDJI MAKWANA
=========================================Appearance
:
MR NJ SHAH,
ASSTT GOVERNMENT PLEADER for
the Appellants
MR AS SUPEHIA for the
Respondent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 04/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
1. We
have heard learned Assistant Government Pleader Mr. N.J. Shah for the
appellants and learned counsel Mr. A.S. Supehia for the respondent.
2. The
learned counsel for the parties have agreed that the controversy
involved in this appeal is squarely covered by the decision taken in
Letters Patent Appeal
No.2991 of 2010, on 24.1.2011.
3. This
Letters Patent Appeal is
dismissed on the same terms and conditions as provided in order dated
24.1.2011 passed in Letters Patent
Appeal No.2991 of 2010, in the case of A.B. Chavda Vs.
State of Gujarat and others.
4. Since
the main appeal is dismissed, no orders on the Civil Application are
not required to be passed and the same stands disposed of.
(V.M.
SAHAI, J.)
(G.B.
SHAH, J.)
omkar
Top