Gujarat High Court High Court

N vs State on 6 September, 2010

Gujarat High Court
N vs State on 6 September, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1545/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1545 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 4470 of 2010
 

 
=========================================================

 

N
R PATEL - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PARESH UPADHYAY for
Appellant(s) : 1, 
MS MOXA THAKKAR, ASST. GOVERNMENT PLEADER for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 06/09/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Appeal
admitted. Since the issue involved is in narrow compass and there is
question of retirement of the appellant, which may not be decided if
the appeal is taken up in ordinary course, this appeal is
expeditiously and is ordered to be fixed for final hearing in the
first week of October, 2010.

(A.L.

DAVE, J)

(BANKIM.N.MEHTA,
J)

shekhar/-

   

Top