Gujarat High Court High Court

Navinchandra vs The on 6 August, 2008

Gujarat High Court
Navinchandra vs The on 6 August, 2008
Author: A.L.Dave,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

LPA/25620/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 256 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 18737 of 2007
 

with
 

CIVIL
APPLICATION No.2880 of 2008
 

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


 

NAVINCHANDRA
JERAMBHAI MAKWANA - Appellant(s)
 

Versus
 

THE
STATE OF GUJARAT & 3 - Respondent(s)
 

=========================================================
Appearance : 
MR
RC KAKKAD for Appellant(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) : 1, 
NOTICE
SERVED for Respondent(s) : 2
- 4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 06/08/2008 

 

ORAL
ORDER

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

Learned
advocate Mr.R.B.Dave states that he is replacing Mr.R.C.Kakkad as
advocate for the appellant and therefore he needs some time to take
instructions.

S.O.

to 1st September, 2008.

The
Registry to effect the change in the cause-list.

(A.L.Dave,
J.)

(Smt.Abhilasha Kumari, J.)

(sunil)

   

Top