Gujarat High Court
Manubhai vs State on 7 May, 2010
Gujarat High Court Case Information System
Print
CA/4336/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 4336 of 2010
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 2759 of 2009
In
SPECIAL CIVIL APPLICATION No. 15697 of 2007
With
CIVIL
APPLICATION No. 4337 of 2010
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 2760 of 2009
With
CIVIL
APPLICATION No. 4338 of 2010
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 2761 of
2009
=========================================================
MANUBHAI
ASHARAM & 1 – Petitioner(s)
Versus
STATE
OF GUJARAT & 8 – Respondent(s)
=========================================================
Appearance
:
MR
RC SEJPAL for
Petitioner(s) : 1 – 2.
GOVERNMENT PLEADER for Respondent(s) :
1,
None for Respondent(s) : 2 – 4, 6, 6.2.1, 6.2.2,8 – 9.
MR
KETAN D SHAH for Respondent(s) : 5,
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 07/05/2010
ORAL
COMMON ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Issue
notice, returnable on
12.07.2010.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top