Gujarat High Court High Court

Bhikhaji vs State on 22 July, 2008

Gujarat High Court
Bhikhaji vs State on 22 July, 2008
Bench: R.M.Doshit And D.Dave, Sharad D.Dave
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

LPA/1157/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1157 of 2006
 

In


 

SPECIAL
CIVIL APPLICATION No. 5534 of 2006
 

=========================================================

 

BHIKHAJI
RAVAJI THAKOR-THR'PAHVINABEN BHUPENDRABHAI SHAH & 2 -
Appellant(s)
 

Versus
 

STATE
OF GUJARAT THR' SECRETARY & 8 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YN Oza Sr.Advocate with BP GUPTA for
Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.3.1,1.3.2 - 2,
2.2.1,2.2.2 - 3, 3.2.1, 3.2.2,3.3.1  
GOVERNMENT PLEADER for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 2 - 3,
3.2.1, 3.2.2, 3.2.3, 3.2.4, 3.2.5, 3.2.6, 3.2.7, 3.2.10,3.2.11 - 4,6
- 7. 
MR AMAR D MITHANI for Respondent(s) : 3.2.8,3.2.9  
MR HS
MUNSHAW for Respondent(s) : 0.0.0  
- for Respondent(s) : 0.0.0  
-
for Respondent(s) : 0.0.0
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 22/07/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Mr.Oza
seeks time. S.O. to 24th July, 2008. Mr.Gupta assures
that he will conduct the matter, in case it is not convenient to
Mr.Oza. Neither sick note nor leave note will be entertained.

(
Sharad D Dave, J ) ( Ms.R.M.Doshit, J )

srilatha