Gujarat High Court
Chaudhari vs State on 4 July, 2011
Gujarat High Court Case Information System
Print
LPA/2854/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2854 of 2010
In
SPECIAL
CIVIL APPLICATION No. 6583 of 2009
With
LETTERS
PATENT APPEAL No. 2856 of 2010
In
SPECIAL CIVIL APPLICATION No. 6541 of 2009
=========================================================
CHAUDHARI
RAMJIBHAI ABHABHAI & 1 - Appellant(s)
Versus
STATE
OF GUJARAT & 49 - Respondent(s)
=========================================================
Appearance
:
MR
MANAN MAHETA for
Appellant(s) : 1 - 2.
GOVERNMENT PLEADER for Respondent(s) : 1,
MR
HS MUNSHAW for Respondent(s) : 2,
NOTICE SERVED BY DS for
Respondent(s) : 3 - 9,11 - 13, 18, 25,
UNSERVED-REFUSED (N) for
Respondent(s) : 10, 28, 32,
MR VC VAGHELA for Respondent(s) : 14 -
17,19 - 21,23 - 24,26 - 27,29 - 31,33 - 50.
UNSERVED-EXPIRED (N)
for Respondent(s) :
22,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 04/07/2011
COMMON ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Admit.
The respondents have appeared. Hence, no further notice needs to be
issued.
List
the case for hearing before the appropriate Bench on 3rd
October 2011.
(S.J.
MUKHOPADHAYA, CJ.)
(J.B.
PARDIWALA, J.)
zgs/-
Top