Gujarat High Court High Court

Kesarben vs State on 18 June, 2008

Gujarat High Court
Kesarben vs State on 18 June, 2008
Bench: Y.R.Meena And J.C.Upadhyaya, J.C.Upadhyaya
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

LPA/535/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 535 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 5256 of 2008
 

With


 

CIVIL
APPLICATION No. 6006 of 2008
 

In
LETTERS PATENT APPEAL No. 535 of 2008
 

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


 

KESARBEN
JESANGJI WD/O JESANGJI GABHAJI & 1 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

======================================
 
Appearance : 
MS
SRUSHTI A THULA for Appellant(s) : 1 - 2. 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
MR RR MARSHALL for Respondent(s) : 2, 
NOTICE
SERVED BY DS for Respondent(s) : 3 - 5. 
MR DC DAVE for
Respondent(s) : 6, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 18/06/2008 

 

ORAL
ORDER

List
it on 25th June, 2008.

On
that date, Counsel for the appellant is directed to place on record
the order passed by this Court in this respect and the order of the
Hon’ble Supreme Court thereafter in the appeal.

(
Y. R. MEENA, C. J. )

(
J. C. UPADHYAYA, J. )

kailash