Gujarat High Court High Court

Haribhai vs State on 28 March, 2011

Gujarat High Court
Haribhai vs State on 28 March, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/998/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 998 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 3232 of 2009
 

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


 

HARIBHAI
KALUBHAI - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=================================================
 
Appearance : 
MR
ASIT B JOSHI for Appellant(s) : 1, 1.2.1, 1.3.1, 1.3.2, 1.3.3, 1.3.4,
1.3.5,1.3.6  
GOVERNMENT PLEADER for Respondent(s) : 1 - 2. 
MR
MEHUL S SHAH for Respondent(s) : 3 - 5. 
MR SURESH M SHAH for
Respondent(s) : 3 -
5. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 28/03/2011  
ORAL ORDER

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

On
the ground of illness of Mr Asit Joshi, counsel for the appellants,
the case is adjourned.

Post
the matter on 2nd May, 2011.

[S.

J. MUKHOPADHAYA, CJ.]

[J.

B. PARDIWALA, J.]

Sundar/*

   

Top