Gujarat High Court
Bhartiben vs State on 4 April, 2011
Gujarat High Court Case Information System
Print
LPA/1191/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1191 of 2010
In
SPECIAL
CIVIL APPLICATION No. 11238 of 1994
=================================================
BHARTIBEN
GOVINDBHAI PATEL & 4 - Appellant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=================================================
Appearance :
MR
BHAVIN J SATWARA for Appellant(s) : 1 - 5.
GOVERNMENT PLEADER for
Respondent(s) : 1 - 2.
None for Respondent(s) : 3 -
4.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 04/04/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Time
is allowed till 11th April 2011 to deposit the process fee, failing
which, the appeal against respondent no.4 shall stand dismissed
without further reference to the Bench. Post the matter on 4th May
2011.
(S.J.
MUKHOPADHAYA, C.J.)
(J.B.
PARDIWALA, J.)
[sn
devu] pps
Top