Gujarat High Court High Court

Manojbhai vs State on 18 September, 2008

Gujarat High Court
Manojbhai vs State on 18 September, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPAST/87220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 872 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 7577 of 2008
 

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

MANOJBHAI
D. JOSHI - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Defendant(s)
 

=================================================
 
Appearance
: 
MR HEMANG R RAWAL for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
4. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 18/09/2008 

 

 
 
ORAL
ORDER

(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Mr.Hemang
Raval, learned advocate for the appellant seeks time to remove the
office objections. Time to remove the office objections is granted
upto 22nd September 2008. The matter be listed on 23rd
September 2008.

(RAVI R. TRIPATHI, J.)

(K.M. THAKER, J.)

karim

   

Top