Gujarat High Court High Court

Patel vs State on 3 December, 2010

Gujarat High Court
Patel vs State on 3 December, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11113/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION  No. 11113 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 405 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 24225 of 2005
 

With


 

CIVIL
APPLICATION No. 11114 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 403 of 2010
 

To


 

CIVIL
APPLICATION No. 11117 of 2010 

 

In


 

LETTERS
PATENT APPEAL No. 428 of 2010
 

With


 

CIVIL
APPLICATION No. 14486 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2190 of 2010
 

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


 

PATEL
KALYANBHAI TEJABHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

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


 

Appearance
: 
MR KB
PUJARA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1 -
3. 
MR J G VAGHELA for Respondent(s) :
4, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 03/12/2010 

 

 
 


 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

S.O.

to 15.12.2010 at the request of learned AGP with the statement
that necessary instructions as regards the stand of the Government
will be taken by that time and no further adjournment will be sought
on behalf of the respondents.

[D.H.WAGHELA,
J.]

[J.C.UPADHYAYA,
J.]

JYOTI

   

Top