Gujarat High Court
Navinchandra vs The on 15 September, 2008
Gujarat High Court Case Information System
Print
CA/2880/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR INTERIM RELIEF No. 2880 of 2008
In
LETTERS
PATENT APPEAL No. 256 of 2008
In
SPECIAL CIVIL APPLICATION No. 18737 of 2007
=========================================================
NAVINCHANDRA
JERAMBHAI MAKWANA - Petitioner(s)
Versus
THE
STATE OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
RAMKRISHNA B DAVE for
applicant(s) : 1,
MS. TANUJA N KACHCHHI AGP for Respondent(s) :
1 - 4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 15/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
As
the Letters Patent Appeal is dismissed, no order on this Civil
Application. The Civil Application is disposed of.
(Ravi
R. Tripathi, J.)
(K.M.
Thaker, J.)
…
(karan)
Top