Gujarat High Court High Court

Patel vs State on 25 August, 2010

Gujarat High Court
Patel vs State on 25 August, 2010
Author: B.J.Shethna,&Nbsp;Honourable Mr.Justice M.C.Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/8808/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 8808 of 2005
 

In


 

LETTERS
PATENT APPEAL No. 1063 of 2003
 

In
SPECIAL CIVIL APPLICATION No. 9342 of 2002
 

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

 

PATEL
YOGESHBHAI MANIBHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

==============================================================
Appearance
: 
MR
ANAND L SHARMA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE B.J.SHETHNA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE M.C.PATEL
		
	

 

 
 


 

Date
: 27/09/2005 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE B.J.SHETHNA)

Rule.

Mr.K.T.Dave, learned AGP waives service of rule for respondents.

Prayer
is made in this application to allow the main Letters Patent Appeal
No.1063/03 to be withdrawn. That order can be passed in Letters
Patent Appeal. Hence, Letters Patent Appeal No.1063/03 is ordered to
be listed on today’s board for the purpose of passing further orders.
Accordingly, this application is allowed. Rule is made absolute.
No order as to costs.

(B.J.SHETHNA,
J.)

(M.C.PATEL,
J.)

pvv

   

Top