Gujarat High Court High Court

Dakshesh vs State on 31 August, 2010

Gujarat High Court
Dakshesh vs State on 31 August, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1652/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1652 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 5797 of 2010
 

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

DAKSHESH
R PANDYA PRESIDENT - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MR
UI VYAS for Appellant(s) : 1, 
GOVERNMENT PLEADER for Respondent(s)
: 1 - 2. 
NOTICE SERVED BY DS for Respondent(s) :
3, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 31/08/2010 

 

 
 
ORAL
ORDER

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

In
view of a sick note filed by learned counsel for the appellant, the
matter is adjourned. Post the matter on 7th September 2010 in the
first board.

[S.J.

MUKHOPADHAYA, C.J.]

[ANANT
S. DAVE, J.]

(swamy)

   

Top