Gujarat High Court
Gopalbhai vs State on 12 October, 2011
Bench: Vijay Manohar Jhaveri, Ks Jhaveri
LPA/1482/2004 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD LETTERS PATENT APPEAL No. 1482 of 2004 In SPECIAL CIVIL APPLICATION No. 2200 of 2002 With CIVIL APPLICATION No. 5919 of 2004 In LETTERS PATENT APPEAL No. 1482 of 2004 ========================================= GOPALBHAI SOMABHAI TADVI & 10 - Appellant(s) Versus STATE OF GUJARAT & 13 - Respondent(s) ========================================= Appearance : MR SHALIN N MEHTA for the Appellants. Mr.N.J.Shah, Assistant GOVERNMENT PLEADER for Respondent no.1. RULE SERVED for Respondent(s) : 2,4 - 14. RULE UNSERVED for Respondent(s) : 3. MR ASIM J PANDYA for Respondent(s) : 4. ========================================= CORAM : HONOURABLE MR.JUSTICE V. M. SAHAI and HONOURABLE MR.JUSTICE KS JHAVERI Date : 12/10/2011 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
Notice
to unserved respondent returnable on 28.11.2011. Interim relief
prayed for by the petitioners cannot be granted at this stage. Hence,
Civil Application is dismissed.
(V.M.SAHAI,J)
(K.S.JHAVERI,J)
***vcdarji