Gujarat High Court
Mariambibi vs State on 21 January, 2010
Gujarat High Court Case Information System
Print
LPA/77/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 77 of 2010
In
SPECIAL
CIVIL APPLICATION No. 6506 of 2009
=============================================
MARIAMBIBI
GULAB MALEK & 2 - Appellant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=============================================
Appearance :
MR
SHITAL R PATEL for Appellant(s) : 1 - 3.
None for Respondent(s) :
1 - 5, 5.2.1, 5.2.2,5.2.3 -
6.
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/01/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Notice
on respondents.
Mr.
A.J. Desai, learned A.G.P., accepts notice for respondents Nos.1 to
4. Notice waived. Direct notice is permitted for rest of the
respondents.
The
appellant shall supply memo of appeal along with paper book to the
other side during the course of the day.
Post
the appeal on 16th February, 2010.
[S.J.Mukhopadhaya,
C.J.]
[Anant S. Dave, J.]
*pvv
Top