Gujarat High Court High Court

Jitendrasinh vs State on 23 December, 2010

Gujarat High Court
Jitendrasinh vs State on 23 December, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2998/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

LETTERS
PATENT APPEAL No. 2998 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 4115 of 2010
 

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

 

JITENDRASINH
SHIVSINH VANSIYA - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.ND
NANAVATI Sr Advocate with Mr S.M.GOHIL
for
Appellant 
MR JK SHAH AGP for Respondent(s) : 1 &
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE       MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE K.M.THAKER     23rd December 2010
		
	

 

 ORAL
ORDER

(Per :

HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Mr. J.K
Shah, learned State counsel accepts notice on behalf of the
respondent nos. 1 & 4. Counsel for the appellant will serve two
copies of paper book on him by tomorrow. Respondents-State may file
reply affidavit, if any,
by the next date. Notice be issued on respondent nos. 2, 3, 5 &

6. Direct service of notice is permitted. Case may be disposed of at
the stage of admission. Post the matter on 27th
January 2011.

{S.J
Mukhopadhaya, CJ.}

{K.M
Thaker,, J.}

Prakash*

   

Top