Gujarat High Court
Satyakam vs State on 28 January, 2011
Gujarat High Court Case Information System
Print
CA/965/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 965 of 2011
In
SPECIAL
CIVIL APPLICATION No. 12349 of 2000
=========================================================
SATYAKAM
MAHESHBHAI VYAS & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
BJ TRIVEDI for
Petitioner(s) : 1 - 2.MR JT TRIVEDI for Petitioner(s) : 1 - 2.MS
JIGNASA B TRIVEDI for Petitioner(s) : 1 - 2.
GOVERNMENT PLEADER
for Respondent(s) : 1 - 3.
None for Respondent(s) : 4 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 28/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
It appears that as per
the order passed by the Hon’ble Chief Justice on administrative side
on 21/06/2010, the matters were ordered to be listed before Hon’ble
Mr. Justice D.H. Waghela [Division Bench] with Letters Patent Appeal.
Hence, office to list the matters before the appropriate Bench.
[
JAYANT PATEL, J. ]
[
J.C. UPADHYAYA, J.]
*
Pansala.
Top