Gujarat High Court
Dhansukhbhai vs State on 4 February, 2011
Gujarat High Court Case Information System
Print
LPA/1058/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1058 of 2006
======================================
DHANSUKHBHAI
LALBHAI DESAI & 2 - Appellant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
======================================
NANAVATI & NANAVATI for Appellant(s) :
1 - 3.
MRS. MANISHA L. SHAH AGP for
Respondent(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) : 2,
MR
JB PARDIWALA for Respondent(s) :
3,
======================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE Y.R.MEENA
HONOURABLE
MR.JUSTICE A.S.DAVE
Date
: 08/01/2007
ORAL
ORDER
Learned
counsel for the appellants submits that he will pay the process fee
during the course of the day.
Process
fee be paid during the course of the day, failing which the appeal
stands dismissed.
(Y.R.
MEENA, ACTG. C.J.)
(ANANT
S. DAVE, J.)
[sn
devu] pps
Top