Gujarat High Court
Jyotsnaben vs State on 14 November, 2011
Gujarat High Court Case Information System
Print
LPA/83820/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 838 of 2008
In
SPECIAL
CIVIL APPLICATION No. 9795 of 2008
With
CIVIL
APPLICATION No. 9807 of 2008
In
LETTERS PATENT APPEAL No. 838 of
2008
======================================
JYOTSNABEN
J PANSURIYA CHIEF ORGANIZER - Appellant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
======================================
Appearance :
M/S
THAKKAR ASSOC. for Appellant(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 2 -
3.
MR KP CHAMPANERI for Respondent(s) : 4,
MR PARTHIV B SHAH
for Respondent(s) : 5,
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 29/12/2008
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Admit.
Interim
relief granted earlier is extended upto a period of one month. Post
the matter after vacation.
(K.S.RADHAKRISHNAN,C.J.)
(AKIL
KURESHI,J.)
(raghu)
Top