Gujarat High Court
Ashokbhai vs State on 30 September, 2008
Gujarat High Court Case Information System
Print
CA/12452/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 12452 of 2006
In
LETTERS
PATENT APPEAL No. 1400 of 2006
In
SPECIAL CIVIL APPLICATION No. 17009 of 2004
With
CIVIL
APPLICATION No. 12453 of 2006
In
LETTERS PATENT APPEAL No. 1401 of 2006
With
CIVIL
APPLICATION No. 12455 of 2006
In
LETTERS PATENT APPEAL No. 1402 of 2006
TO
CIVIL
APPLICATION No. 12456 of 2006
In
LETTERS PATENT APPEAL No. 1403 of 2006
=========================================================
ASHOKBHAI
HARIBHAI GAJERA THRO'POWER OF ATTORNE HOLDER - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
BM MANGUKIYA for
Petitioner(s) : 1,
RULE
SERVED for
Respondent(s) : 1,
MR
HS MUNSHAW for
Respondent(s) : 2,
MR
BS PATEL for
Respondent(s) : 3,
MRS
RANJAN B PATEL for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 30/09/2008
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
None
of the learned advocates is present. S.O. to 7th October,
2008.
(
Sharad D Dave, J ) ( Ms.R.M.Doshit, J )
srilatha
Top