Gujarat High Court High Court

Parmar vs State on 23 March, 2010

Gujarat High Court
Parmar vs State on 23 March, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/25/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 25 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 8347 of 2009
 

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


 

PARMAR
NAGJIBHAI PANABHAI - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=============================================
 
Appearance : 
MR
SL VAISHYA for Appellant(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1 - 2. 
DS AFF.NOT FILED (N) for Respondent(s) :
3, 
=============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 23/03/2010 

 

ORAL
ORDER

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

As
prayed for on behalf of Mr. B.S. Khatana appearing for the respondent
no.3, case is adjourned. Post on 07.04.2010.

(S.J.

MUKHOPADHAYA, C.J.)

(AKIL
KURESHI, J.)

[sn
devu] pps

   

Top