Gujarat High Court High Court

Shamalbhai vs State on 7 October, 2011

Gujarat High Court
Shamalbhai vs State on 7 October, 2011
Author: V. M. Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1129/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1129 of 2005
 

In


 

SPECIAL
CIVIL APPLICATION No. 7171 of 2005
 

With


 

CIVIL
APPLICATION No. 7648 of 2005
 

In
LETTERS PATENT APPEAL No. 1129 of 2005
 

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


 

SHAMALBHAI
KESHABHAI PATEL & 6 - Appellant(s)
 

Versus
 

STATE
OF GUAJRAT & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
AR MAJMUDAR and MR NK MAJMUDAR for the Appellants. 
Mr.N.J.Shah,
Assistant GOVERNMENT PLEADER for Respondent no.1. 
RULE SERVED for
Respondent(s) : 2 - 3. 
MR MANISH J PATEL for Respondent(s) :
4, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				
 Date : 07/10/2011 

 

 
					ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)

At
the request of learned counsel Mr.A.R.Majmudar, the matter to come up
on 15.11.2011.

No
interim relief can be granted at this stage. Hence, Civil Application
stands disposed of.

(V.M.SAHAI,J)

(K.S.JHAVERI,J)

***vcdarji

   

Top