Gujarat High Court
Rabari vs State on 31 August, 2010
Gujarat High Court Case Information System
Print
LPA/1273/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1273 of 2010
In
SPECIAL
CIVIL APPLICATION No. 11675 of 2009
=================================================
RABARI
SURABHAI TAPUBHAI & 16 - Appellant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=================================================
Appearance :
MR
AG JOSHI for Appellant(s) : 1,1.2.1 - 2, 2.2.1, 2.2.2, 2.2.3,2.2.4 -
3,3.2.1 - 5,5.2.1 - 6,6.2.1 - 7,7.2.1 - 9,9.2.1 - 10, 10.2.1,
10.2.2,10.2.3 - 11, 11.2.1,11.2.2 - 12,12.2.1 - 14, 14.2.1,
14.2.2,14.2.3 - 15, 15.2.1,15.2.2 - 17.MRDHARMESHCGURJAR for
Appellant(s) : 1,1.2.1 - 2, 2.2.1, 2.2.2, 2.2.3,2.2.4 - 3,3.2.1 -
5,5.2.1 - 6,6.2.1 - 7,7.2.1 - 9,9.2.1 - 10, 10.2.1, 10.2.2,10.2.3 -
11, 11.2.1,11.2.2 - 12,12.2.1 - 14, 14.2.1,14.2.2 - 15, 15.2.1,15.2.2
- 17.
GOVERNMENT PLEADER for Respondent(s) : 1 -
5.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 31/08/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
In
view of a sick note filed by learned counsel for the appellants, the
case is adjourned to 28th September 2010.
[S.J.
MUKHOPADHAYA, C.J.]
[ANANT
S. DAVE, J.]
(swamy)
Top