Gujarat High Court
Ashok vs State on 25 March, 2010
Gujarat High Court Case Information System
Print
LPA/507/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 507 of 2010
In
SPECIAL
CIVIL APPLICATION No. 13844 of 2009
With
CIVIL
APPLICATION No. 2939 of 2010
In
LETTERS PATENT APPEAL No. 507 of 2010
=============================================
ASHOK
KUMAR SHARMA - Appellant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=============================================
Appearance :
NANAVATI
ASSOCIATES for Appellant(s) : 1,
MR PK JANI GOVERNMENT PLEADER for
Respondent(s) : 1,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 25/03/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
In
view of the fact that main appeal preferred by the appellant is
pending before the District Judge, Gandhinagar, this Court is not
inclined to interfere with the interim order passed by the appellate
court. The Letters Patent Appeal and Civil Application for stay are,
accordingly, dismissed. No costs.
Appellant
may pursue both the appeals.
(S.
J. MUKHOPADHAYA, C.J. )
(
AKIL KURESHI, J. )
kailash
Top