Gujarat High Court High Court

Laliben vs State on 15 July, 2010

Gujarat High Court
Laliben vs State on 15 July, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   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