Gujarat High Court
Shah vs State on 11 August, 2010
Gujarat High Court Case Information System
Print
FA/212020/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2120 of 2009
With
CIVIL
APPLICATION No. 5600 of 2009
In
FIRST APPEAL No. 2120 of 2009
=========================================================
SHAH
GOVINDRAM PYARECHAND - Appellant(s)
Versus
STATE
OF GUJARAT & 4 - Defendant(s)
=========================================================
Appearance
:
MR
DHAVAL D VYAS for
Appellant(s) : 1,
None for Defendant(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 12/05/2009
ORAL
ORDER
Heard
learned Senior Advocate Mr. DD Vyas with learned Advocate Mr. Dhaval
D. Vyas for appellant.
Considering
submissions made by learned Senior Advocate Mr. DD Vyas, appeal is
admitted.
In
Civil Application NO. 5600 of 2009 for stay, considering submissions
made by learned Senior Advocate Mr. DD Vyas, rule returnable on 30th
June, 2009. Meanwhile, ad interim relief in terms of para 6(A)
subject to hearing the other side
till 30th June, 2009.
(H.K.
Rathod,J.)
Vyas
Top