Gujarat High Court High Court

Kansara vs State on 14 February, 2011

Gujarat High Court
Kansara vs State on 14 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/322/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 322 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 9612 of 2009
 

With


 

CIVIL
APPLICATION No. 1986 of 2010
 

In
LETTERS PATENT APPEAL No. 322 of
2010 
 
=================================================
 

KANSARA
MANKUNVARBEN GIRDHARLAL & 1 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

================================================= 
Appearance
: 
MR
NK MAJMUDAR for Appellant(s) : 1 - 2. 
GOVERNMENT PLEADER for
Respondent(s) : 1 - 2. 
MR MG NAGARKAR for Respondent(s) :
3, 
NOTICE SERVED BY DS for Respondent(s) :
4, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 14/02/2011 

 

ORAL
ORDER

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

In
view of sick-note of Mr. N.G. Nagarkar, counsel for respondent no.2,
case is adjourned with a clear understanding that no sick-note will
be entertained on the next date as having already filed such a
sick-note on 23.06.2010. If the counsel is not well on the next date
of hearing, party may arrange for some other counsel. Post the
matter on 08.03.2011.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top