Gujarat High Court Case Information System
Print
CA/1034420/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR VACATING STAY No. 10344 of 2008
In
LETTERS PATENT APPEAL No. 874 of 2008
In
SPECIAL CIVIL APPLICATION No. 8225 of 2008
With
CIVIL
APPLICATION No. 9966 of 2008
In
LETTERS PATENT APPEAL No. 874 of 2008
With
LETTERS
PATENT APPEAL No. 874 of 2008
In
SPECIAL CIVIL APPLICATION No. 8225 of 2008
=========================================
MOHANSINH
BHAILALBHAI CHAUHAN - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance :
MR
PINAKIN M RAVAL for Petitioner(s) : 1,
MS. REETA CHANDARANA AGP
for Respondent(s) : 1 - 2.
MR AM PAREKH for Respondent(s) :
3,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
Date
: 23/09/2008
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
ORDER
IN CA 10344/08:
Heard
learned counsel for the parties.
The
ad-interim order dated 02.09.2008 is vacated.
Interim
order dated 28.08.2008 made in Civil Application No.9966 of 2008
shall continue till further orders.
The
Civil Application stands disposed of accordingly.
ORDER
IN CA 9966/08:
Rule
is made absolute in terms of the order dated 28.08.2008. The
Application stands disposed of accordingly.
ORDER
IN LPA:
Post
the Letters Patent Appeal for final hearing in the 2nd
week of December 2008.
(K.S.
RADHAKRISHNAN, C.J.)
(MOHIT
S. SHAH, J.)
[sn
devu] pps
Top