Gujarat High Court
Mariambibi vs State on 28 June, 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.
GOVERNMENT PLEADER for Respondent(s) : 1 -
4.
None for Respondent(s) : 5,
NOTICE NOT RECD BACK for
Respondent(s) : 5.2.1, 5.2.2,5.2.3 -
6.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER 28th June 2010
ORAL
ORDER
(Per : HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Counsel
for the appellant submits that the 6th respondent has died
during pendency of this Appeal. In the circumstances, counsel for the
appellant prays for two weeks’ time for substitution of the 6th
respondent.
Post
the matter on 29th July, 2010.
{S.J
Mukhopadhaya, CJ.}
{K.M
Thaker, J.}
Prakash*
Top