Gujarat High Court
Laliben vs State on 15 July, 2010
Gujarat High Court Case Information System
Print
CA/6410/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR INTERIM RELIEF No. 6410 of 2004
In
LETTERS
PATENT APPEAL No. 1534 of 2004
In
SPECIAL CIVIL APPLICATION No. 8788 of 2004
=============================================
LALIBEN
ISUFALI PETLADWALA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=============================================
Appearance :
MR
EE SAIYED for Petitioner(s) : 1,
RULE SERVED for Respondent(s) :
1, 3,
MR SUNIL S JOSHI for Respondent(s) :
2,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 15/07/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Having
gone through the petition, interim order made on 17th
August, 2004 is made absolute. CA stands disposed of.
(S.J.
Mukhopadhaya, C.J.)
(K.M.
Thaker, J.)
*/Mohandas
Top