Gujarat High Court
Mukundbhai vs State on 1 March, 2011
Gujarat High Court Case Information System
Print
LPA/2981/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2981 of 2010
In
SPECIAL
CIVIL APPLICATION No. 12599 of 2010
=========================================================
MUKUNDBHAI
GOPALJIBHAI GOHEL - Appellant(s)
Versus
STATE
OF GUJARAT THROUGH CHIEF SECRETARY & 3 - Respondent(s)
=========================================================
Appearance :
MR
ANAND B GOGIA for
Appellant(s) : 1,MR RB GOGIA for Appellant(s) : 1,MR BB GOGIA for
Appellant(s) : 1,
Mr N J Shah, Asstt. GOVERNMENT PLEADER for
Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date : 01/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Learned
AGP prays for 10 days’ time to file affidavit-in-reply. Copy of the
affidavit-in-reply shall be served to the learned counsel for the
appellant on or before 11.3.2011 and rejoinder affidavit may be filed
within 10 days’ thereafter. Place this matter on 28.3.2011.
[V.
M. SAHAI, J.]
[G.
B. SHAH, J.]
msp
Top