Gujarat High Court
Revaben vs State on 15 March, 2011
Gujarat High Court Case Information System
Print
LPA/1706/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1706 of 2009
In
SPECIAL
CIVIL APPLICATION No. 20013 of 2006
=================================================
REVABEN
WD/O,RANCHHODBHAI MAKWANA (FOR HERSELF & & 1 - Appellant(s)
Versus
STATE
OF GUJARAT THRO. THE SECRETARY & 3 - Respondent(s)
=================================================
Appearance :
MR
NIRZAR S DESAI for Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,
1.2.5, 1.2.6, 1.2.7, 1.2.8, 1.2.9,1.2.10 - 2.
MS MANISHA
LAVKUMAR,. AGP for Respondent(s) : 1 - 3.
None for Respondent(s) :
4,
MR NIKHIL S KARIEL for Respondent(s) : 4.2.1, 4.2.2,4.2.3
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 15/03/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Nobody
appears for the appellants.
Post
the matter on 22nd March, 2011 within ten cases.
[S.
J. MUKHOPADHAYA, CJ.]
[J.
B. PARDIWALA, J.]
Sundar/*
Top