Gujarat High Court
Narsinhbhai vs State on 1 March, 2011
Gujarat High Court Case Information System
Print
LPA/981/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 981 of 2010
In
SPECIAL
CIVIL APPLICATION No. 12758 of 2009
With
CIVIL
APPLICATION No. 4484 of 2010
In
LETTERS PATENT APPEAL No. 981 of 2010
With
CIVIL
APPLICATION No. 13830 of 2010
In
LETTERS PATENT APPEAL No. 981 of 2010
=================================================
NARSINHBHAI
RATNABHAI - Appellant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=================================================
Appearance :
MR
SP MAJMUDAR for Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,
1.2.6,1.2.7
MS MANISHA LAVKUMAR, AGP for Respondent(s) :
1,
NOTICE SERVED for Respondent(s) : 2 - 3.
None for
Respondent(s) : 4,
MRDINESHBPATEL for Respondent(s) : 4.2.1,4.2.2
MRHBCHAMPAVAT for Respondent(s) : 4.2.1,4.2.2
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 01/03/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
appeal is admitted for hearing alongwith Letters Patent Appeal No.
1065 of 2007 which has been referred to a Larger Bench. The
respondents have appeared. No notice be issued to them.
Pendency
of this appeal shall not stand in the way of the parties, including
the State, to settle the dispute.
[S.
J. MUKHOPADHAYA, CJ.]
[J.
B. PARDIWALA, J.]
sundar/-
Top