Gujarat High Court
Pagi vs State on 9 February, 2011
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
With
LETTERS
PATENT APPEAL No. 1209 of 2009
In
SPECIAL
CIVIL APPLICATION No. 4161 of 2008
To
LETTERS
PATENT APPEAL No. 1218 of 2009
In
SPECIAL
CIVIL APPLICATION No. 4154 of 2008
=================================================
PAGI
AATAJI KACHARAJI - Appellant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=================================================
Appearance
:
MR
ASPI M KAPADIA for Appellant(s) : 1,
MR PK JANI, GOVERNMENT
PLEADER for Respondent(s) : 1 -
2.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 09/02/2011
COMMON ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
An
affidavit has been filed on behalf of the respondents. The
appellants may file rejoinder to the same.
Post
the matter on 14th March, 2011.
[S.
J. MUKHOPADHAYA, CJ.]
[K.
M. THAKER, J.]
Sundar/*
Top