Gujarat High Court High Court

Jagdish vs State on 21 October, 2010

Gujarat High Court
Jagdish vs State on 21 October, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2479/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2479 of 2010
 

With


 

CIVIL
APPLICATION No. 12775 of 2010
 

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

 

JAGDISH
BABULAL PARMAR - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BY MANKAD for
Appellant(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE M.D. SHAH
		
	

 

 
 


 

Date
: 21/10/2010  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Learned
advocate Mr Mankad does not press this appeal with a view to move the
learned Single Judge for interim relief. The appeal stands disposed
of accordingly. Since the appeal is disposed of, the civil
application also stands disposed of.

(A.L.

DAVE, J.)

(M.D.

SHAH, J.)

zgs/-

   

Top