Gujarat High Court
Rupalben vs State on 21 September, 2010
Gujarat High Court Case Information System
Print
CA/5768/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 5768 of 2010
In
LETTERS
PATENT APPEAL No. 1227 of 2010
In
SPECIAL
CIVIL APPLICATION No. 6512 of 2010
With
LETTERS
PATENT APPEAL No. 1227 of 2010
In
SPECIAL
CIVIL APPLICATION No. 6512 of 2010
=================================================
RUPALBEN
KALPESHKUMAR SHAH & 7 - Petitioner(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=================================================
Appearance :
MR
BB NAIK, SR. ADVOCATE WITH MR ASHISH H SHAH for Petitioner(s) : 1 -
8.
MS KRINA CALLA, AGP for Respondent(s) : 1 - 2,
DS AFF.NOT
FILED (R) for Respondent(s) : 4, 5, 6 - 7.
HL PATEL ADVOCATES for
Respondent(s) : 3,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/09/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
interim order passed earlier is made absolute for the present. The
Civil Application stands disposed of.
Post
the Letters Patent Appeal for hearing on 22nd
September, 2010 at 2.30 PM.
[S.J.
MUKHOPADHAYA, CJ.]
[ANANT
S. DAVE, J.]
Sundar/*
Top