Gujarat High Court High Court

Keshavdas vs State on 11 August, 2010

Gujarat High Court
Keshavdas vs State on 11 August, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8948/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 8948 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 1337 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 10278 of 2008
 

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


 

KESHAVDAS
KHAJUMAL PARWANI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
AR THACKER for thePetitioners.  
Mr. Pranav Trivedi, Assistant
GOVERNMENT PLEADER for Respondent no.1. 
MR SK BUKHARI for
Respondent no.2. 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 11/08/2010 

 

 
 
					ORAL
ORDER

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

Having
gone through the petition, we find no case is made out for fixing
early date of hearing. Civil Application stands disposed of.

(S.J.Mukhoadhaya,C.J.)

(K.M.Thaker,J)

***vcdarji

   

Top