Gujarat High Court
Bhoi vs Unknown on 11 March, 2010
Gujarat High Court Case Information System
Print
CA/1565/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 1565 of 2010
In
LETTERS
PATENT APPEAL (STAMP) No. 269 of 2010
In
SPECIAL
CIVIL APPLICATION No. 316 of 2010
With
CIVIL
APPLIATION {STAMP} No. 1888 of 2010
in
LETTERS
PATENT APPEAL {Stamp} No. 269 of
2010
=========================================================
BHOI
NARESHKUMAR BABUBHAI & 241 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Opponent(s)
=========================================================
Appearance
:
MR
VIVEK N MAPARA
for
Applicants.
MR SHIVANG SHUKLA AGP for
Opponents-STATE
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE MD SHAH 11th March 2010
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M. DOSHIT)
The applicants in this
Application seek leave to appeal against the judgment and order dated
28th January 2010 passed by the learned Single Judge in
Special Civil Application No. 293 of 2010 and allied petitions.
In view of our judgment
passed today in Letters Patent Appeal No. 373 of 2010 and
allied appeals, the leave is refused. Civil Application stands
disposed of.
Registration of Letters
Patent Appeal and the Civil Application [Stamp] No. 1888 of
2010 is refused.
{M.D
Shah, J.} {Ms. R.M Doshit, J.}
Prakash*
Top