Gujarat High Court High Court

Prabhuji vs State on 13 April, 2011

Gujarat High Court
Prabhuji vs State on 13 April, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/628/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 628 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 2106 of 2011
 

With


 

CIVIL
APPLICATION No. 4593 of 2011
 

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

 

PRABHUJI
VIJAJI VANZARA SINCE DECD. THROUGH HEIR & 4 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TUSHAR L SHETH for
Appellant(s) : 1 - 5. 
MRS KRINA CALLA, AGP  for Respondent : 1.   
                                None for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 13/04/2011 

 

ORAL
ORDER

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

Learned
AGP Mrs.Krina Calla accepts and waives notice on behalf of the
respondent no.1. Counsel for the appellant will serve a copy of the
paper book on her by 15th April 2011. Let notice be issued
on respondent nos.2 to 5. Direct notice is permitted.

Post
the matter on 10th May 2011. Petition for interim relief
is not pressed for the present. Civil Application stands disposed of.

(S.J.Mukhopadhaya,
CJ.)

(J.B.Pardiwala,
J.)

/moin

   

Top