Gujarat High Court
Haribhai vs State on 27 April, 2010
Gujarat High Court Case Information System
Print
CA/3408/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3408 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 620 of 2010
In
SPECIAL CIVIL APPLICATION No. 3232 of 2009
=========================================
HARIBHAI
KALUBHAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================
Appearance :
MR
ASIT B JOSHI for
Petitioner(s) : 1, 1.2.1, 1.3.1, 1.3.2, 1.3.3, 1.3.4, 1.3.5,1.3.6
MS
ML Shah, AGP for for Respondent(s) : 1 &2
None for
Respondent(s) : 3- 5.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 27/04/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
AGP Ms.ML Shah accepts notice on behalf of respondent Nos.1 & 2
in both Civil Application and Letters Patent Appeal. Let notice be
issued to respondent Nos.3, 4 and 5 in both the CA and the LPA.
Direct notice is permitted. Office is directed to register the LPA.
Post the Civil Application along with the LPA on 22nd
June 2010.
(S.J.Mukhopadhaya, C.J.)
(Akil
Kureshi, J.)
(vjn)
Top