Gujarat High Court High Court

James vs State on 22 February, 2010

Gujarat High Court
James vs State on 22 February, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/342/2010
		 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 342 of 2010 

 

In


 

SPECIAL
CIVIL APPLICATION No. 6717 of 2005
 

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


 

JAMES
LUCKOSE FERNANDES   Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MR
DJ BHATT for Appellant(s) : 1, 
MR AJ DESAI, AGP for Respondent(s)
: 1 - 3. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 22/02/2010  
ORAL ORDER

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

In
view of the order passed today in Misc. Civil Application No. 924 of
2007, this appeal is treated to be dismissed.

[S.J.

MUKHOPADHAYA, CJ.]

[ANANT
S. DAVE, J.]

sundar/-

   

Top