Gujarat High Court High Court

Champaklal vs State on 30 March, 2011

Gujarat High Court
Champaklal vs State on 30 March, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15368/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15368 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 5098 of 2010
 

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


 

CHAMPAKLAL
NARANJI PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=================================================
 
Appearance : 
MR
SAURABH M PATEL for Petitioner(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1, 5, 
NOTICE SERVED BY DS for Respondent(s) : 2 -
3. 
None for Respondent(s) : 4, 
DS AFF.NOT FILED (N) for
Respondent(s) : 5, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 30/03/2011  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

On
the request of Mr Patel, the counsel for the petitioner, the case is
adjourned.

In
the meantime, let notice be issued on the learned Advocate General.

Post
the matter on 5th
May, 2011.

[S.

J. MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

sundar/-

   

Top