Gujarat High Court High Court

Prakashbhai vs State on 27 January, 2010

Gujarat High Court
Prakashbhai vs State on 27 January, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2422/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2422 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 12224 of 2009
 

With


 

CIVIL
APPLICATION No. 13353 of 2009
 

In
LETTERS PATENT APPEAL No. 2422 of 2009
 

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


 

PRAKASHBHAI
SHIVLAL VADHVANA & 4 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=============================================
 
Appearance : 
MR
MK VAKHARIA for Appellant(s) : 1 - 5. 
MS TRUSHA PATEL AGP for
Respondent(s) : 1 - 2. 
None for Respondent(s) : 3, 
NOTICE
SERVED BY DS for Respondent(s) : 4, 
NANAVATY ADVOCATES for
Respondent(s) : 5, 
=============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 27/01/2010 

 

ORAL
ORDER

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

Affidavit-in-reply
has been filed by the State. Counsel for the appellant prays for and
is allowed a week’s time to go through it. Case may be disposed of
on the next date.

Post
on 15.02.2010.

(S.J.

MUKHOPADHAYA, C.J.)

(ANANT
S. DAVE, J.)

[sn
devu] pps

   

Top