Gujarat High Court High Court

Harshaben vs State on 12 November, 2008

Gujarat High Court
Harshaben vs State on 12 November, 2008
Author: Mohit S. H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/794/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 794 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 9529 of 2008
 

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


 

HARSHABEN
PUNDRIKRAI MANKAD & 1 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

==========================================
Appearance : 
MR
MIHIR JOSHI for MR PARTHIV B SHAH for
Appellant(s) : 1 - 2. 
GOVERNMENT PLEADER for Respondent(s) : 1, 
MR
PRANAV G DESAI for Respondent(s) : 2 - 3. 
MR DIPEN C SHAH for
Respondent(s) : 4, 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 12/11/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)

Mr.Pranav
Desai, learned advocate for the Vadodara Municipal Corporation,
tenders affidavit dated 10th November 2008 by the Deputy
Municipal Commissioner (General).

The
affidavit is taken on record.

At
the request of Mr.Mihir Joshi, learned Senior Advocate for the
appellant, S.O. to 19th November, 2008.

[M.S.SHAH,
J.]

[HARSHA
DEVANI, J.]

parmar*

   

Top