Gujarat High Court High Court

Natwarsinh vs State on 23 June, 2008

Gujarat High Court
Natwarsinh vs State on 23 June, 2008
Bench: Y.R.Meena And J.C.Upadhyaya, J.C.Upadhyaya
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

LPA/80/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 80 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 9127 of 2007
 

With


 

CIVIL
APPLICATION No. 990 of 2008
 

In
LETTERS PATENT APPEAL No. 80 of 2008
 

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


 

NATWARSINH
GULABSINH MAHIDA - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

======================================
 
Appearance : 
MR
SUNIL S JOSHI for Appellant(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 2 -
3. 
MR DIPEN C SHAH for Respondent(s) :
4, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 23/06/2008 

 

ORAL
ORDER

Shri
Dipen C. Shah, learned counsel for the respondent has filed sick
note.

List
it on 26th June, 2008.

Till
then, interim relief granted earlier will continue.

(
Y. R. MEENA, C. J. )

(
J. C. UPADHYAYA, J. )

kailash