Gujarat High Court
Patel vs State on 13 July, 2010
Gujarat High Court Case Information System
Print
CA/4852/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 4852 of 2010
In
LETTERS
PATENT APPEAL No. 1077 of 2010
In
SPECIAL
CIVIL APPLICATION No. 1253 of 2010
=================================================
PATEL
ASHOKKUMAR CHANDULAL - Petitioner
Versus
STATE
OF GUJARAT & 2 - Respondents
=================================================
Appearance :
MR
BS BRAHMBHATT for Petitioner:
MS MOXA THAKKAR, LD. AGP for
Respondents : 1 - 2.
MR BIPIN BHATT for Respondent :
3,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 13/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Heard
learned counsel for the petitioner. Interim relief is confirmed. Rule
made absolute. Application stands disposed of.
[
BHAGWATI PRASAD, J ]
[
S.R. BRAHMBHATT, J ]
/vgn
Top