Gujarat High Court High Court

Rajnikant vs State on 5 August, 2008

Gujarat High Court
Rajnikant vs State on 5 August, 2008
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/23820/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 238 of 2006
 

In


 

SPECIAL
CIVIL APPLICATION No. 6958 of 2005
 

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

 

RAJNIKANT
RAMANLAL SHAH - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
NANAVATY
ADVOCATES for
Appellant(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1 - 2. 
MR
HARIN P RAVAL for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 05/08/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Mr.Harin
Raval has filed sick note. S.O. to 26th August, 2008. It
is clarified that there shall not be further adjournment either on
sick note, leave note or in absence of any advocate.

(
Ms.R.M.Doshit, J )

(
Sharad D Dave, J )

srilatha

   

Top