Gujarat High Court
Pagi vs State on 23 August, 2010
Gujarat High Court Case Information System
Print
LPA/1208/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1208 of 2009
In
SPECIAL
CIVIL APPLICATION No. 4157 of 2008
=========================================
PAGI
AATAJI KACHARAJI - Appellant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
ASPI M KAPADIA for the Appellant.
Mr.J.K.Shah, Assistant
GOVERNMENT PLEADER for the
Respondents.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 13/08/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
An
affidavit filed by by the appellants whereby they intend to pay
premium as may be determined by this Court. The respondents are
directed to file reply and state as to why the Court will not direct
to settle the matter by accepting market rate as prevailing. The
Court may not grant further adjournment. Post the matter on 7th
September, 2010 within five cases in the first board.
(S.J.Mukhopadhaya,C.J.)
(K.M.Thaker,J)
***vcdarji
Top