Gujarat High Court
Jitendrasinh vs State on 23 February, 2011
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.S.M.GOHIL
for Appellant(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
4,
MR PRANAV V SHAH for Respondent(s) : 2 - 3.
NOTICE SERVED BY
DS for Respondent(s) : 3,5 -
6.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 23/02/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
On
the ground of illness of counsel for the appellant, case is
adjourned. Post the matter on 29.03.2011.
(S.J.
MUKHOPADHAYA, C.J.)
(AKIL
KURESHI, J.)
[sn
devu] pps
Top