Gujarat High Court
Bharat vs The on 28 July, 2008
Bench: Mohit S. D.H.Waghela, D.H.Waghela
LPA/26620/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD LETTERS PATENT APPEAL No. 266 of 2008 ================================================= BHARAT A SURTI - Appellant(s) Versus THE STATE OF GUJARAT & 3 - Respondent(s) ================================================= Appearance : MR KJ SHETHNA for Appellant(s) : 1, PUBLIC PROSECUTOR for Respondent(s) : 1, NOTICE SERVED BY DS for Respondent(s) : 2 - 3. MR DR BHATT for Respondent(s) : 4, ================================================= CORAM : HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH and HONOURABLE MR.JUSTICE D.H.WAGHELA Date : 28/07/2008 ORAL ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)
At
the request of learned counsel for the appellant, S.O. to 5th
August 2008.
Interim
relief granted earlier shall continue till 6th August
2008.
(M.S.
SHAH, Actg. C.J.)
(D.H. WAGHELA, J.)
[sn
devu] pps