Gujarat High Court
O vs State on 8 November, 2011
Gujarat High Court Case Information System
Print
CA/9351/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9351 of 2006
In
LETTERS
PATENT APPEAL No. 1006 of 2006
In
SPECIAL
CIVIL APPLICATION No. 3948 of 2006
=============================================
O.
H. DESAI - Applicant
Versus
STATE
OF GUJARAT & 1 - Respondent
=============================================
Appearance
:
MR IS SUPEHIA for Applicant.
MR
NJ SHAH, AGP for Respondent No. 1.
NOTICE SERVED for Respondent
No. 2.
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 08/11/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
While
admitting the Letters Patent Appeal on 19.09.2006, this Court passed
the following order in the present Civil Application :-
“On
condition that the applicant deposits Rs.5,000 with the registry of
this Court, ad-interim relief in terms of para 6 (B) granted. To be
heard with main matter.”
Hence, the said order is confirmed till the final
disposal of Letters Patent Appeal. The present Civil Application
stands disposed of accordingly.
Sd/-
[V. M. SAHAI, J.]
Sd/-
[K. S. JHAVERI, J.]
Savariya
Top