Gujarat High Court
Letters Patent Appeal No. 320 Of … vs Government Pleader For on 3 August, 2010
@))
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS PATENT APPEAL No 320 of 2003
in
SPECIAL CIVIL APPLICATION No 833 of 1994
--------------------------------------------------------------
JAYSHREEBEN J. RAJPURIYA
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
1. LETTERS PATENT APPEAL No. 320 of 2003
M/S THAKKAR ASSOC. for Appellant No.
GOVERNMENT PLEADER for Respondent No. 1
MR DIPAK R DAVE for Respondent No. 2
.......... for Respondent No. 3
--------------------------------------------------------------
CORAM : ACTING CHIEF JUSTICE MR.JN BHATT
and
MR.JUSTICE K.A.PUJ
Date of Order: 03/05/2003
ORAL ORDER
(Per : ACTING CHIEF JUSTICE MR.JN BHATT)
In the course of hearing, it was indicated by
Mrs.Manisha Lavkumar, learned Assistant Government
Pleader, that the State Government is contemplating to
challenge the adverse direction in the impugned judgment
of the learned Single Judge with regard to the original
petitioners nos.1 to 5. Therefore, the matter is
adjourned beyond vacation.
(J.N. BHATT, ACTING C.J.)
(K.A. PUJ, J.)
[SNDEVU]
P.S.