Gujarat High Court High Court

Bhikhaji vs State on 30 June, 2008

Gujarat High Court
Bhikhaji vs State on 30 June, 2008
Bench: Y.R.Meena And J.C.Upadhyaya, J.C.Upadhyaya
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

LPA/1157/2006	 2/ 2	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 FOR MR 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
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 30/06/2008 

 

 
ORAL
ORDER

Heard
Shri Y.N.Oza, learned Senior Advocate for the appellant submits that
the matter be finally heard today. On the last date, it was ordered
that the matter be first decided on preliminary objection.

Counsel
for the State is asked whether he is prepared to argue the matter on
merits. He said first, it should be heard on preliminary objections
then the matter be decided.

List
it on 8th July, 2008 for hearing on preliminary
objections.

(
Y. R. MEENA, C. J. )

(
J. C. UPADHYAYA, J. )

kailash