Gujarat High Court High Court

Ganga vs State on 22 March, 2010

Gujarat High Court
Ganga vs State on 22 March, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/91/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 91 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 2424 of 2006
 

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


 

GANGA
PRASAD SHARMA - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
KM PARIKH for
Appellant(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1 -
3. 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 22/03/2010 

 

ORAL
ORDER

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

Counsel
for the appellant is allowed to file supplementary affidavit
enclosing English version of the sale deed executed in favour other
persons. Post the appeal on 9th April 2010.

(S.J.Mukhopadhaya,
C.J.)

(Akil
Kureshi, J.)

(vjn)

   

Top