Gujarat High Court High Court

Dinsha vs State on 18 February, 2011

Gujarat High Court
Dinsha vs State on 18 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2965/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2965 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 7657 of 2010
 

with


 

CIVIL
APPLICATION NO. 15696 OF
2010 
 
=================================================
 

DINSHA
KAVASJI GHADIALI HEIR & LEGAL REPRESENTATIVE - Appellant(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 4 - Respondent(s)
 

================================================= 
Appearance
: 
MR
MEHUL SHARAD SHAH for Appellant(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1,3 - 5. 
MR MRUGEN K PUROHIT for Respondent(s) :
2, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 18/02/2011 

 

ORAL
ORDER

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

As
prayed on behalf of the appellant, post the matter on 10.03.2011 at
02.30 p.m.

(S.J.

MUKHOPADHAYA, C.J.)

(J.B.

PARDIWALA, J.)

[sn
devu] pps

   

Top