Gujarat High Court High Court

Navprakash vs State on 3 August, 2010

Gujarat High Court
Navprakash vs State on 3 August, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/587/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 587 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 6998 of 2008
 

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


 

NAVPRAKASH
CO-OPERATIVE HOUSING SOCIETY LTD - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=================================================
 
Appearance : 
MR
MRUGEN K PUROHIT for Appellant(s) : 1, 
MR JASWANT K SHAH, AGP for
Respondent(s) : 1, 
MR HS MUNSHAW for Respondent(s) : 2, 
DS
AFF.NOT FILED (N) for Respondent(s) : 3 -
7. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 03/08/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

In
view of the sick note filed by Mr HS Munshaw, post the matter on 27th
August, 2010.

[S.J.

MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

Sundar/*

   

Top