Gujarat High Court High Court

Shraddhaben vs State on 14 November, 2011

Gujarat High Court
Shraddhaben vs State on 14 November, 2011
Author: Mr. K.S.Radhakrishnan, Kureshi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/4720/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 47 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 1074 of 2000
 

With


 

CIVIL
APPLICATION No. 707 of 2008
 

In
LETTERS PATENT APPEAL No. 47 of 2008
 

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


 

SHRADDHABEN
BABULAL VITHLANI - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

======================================
 
Appearance : 
MR
MEHUL S SHAH for Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,
1.2.6, 1.3.1,1.3.2 MR SURESH M SHAH for Appellant(s) : 1, 1.2.1,
1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.3.1,1.3.2  
None for
Respondent(s) : 1 - 2. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 26/12/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

Notice
returnable on 19.1.2009.

Status-quo
to be maintained for a period of one month.

The
appellants are directed to give a copy of Civil Application as well
as Special Civil Application and order passed by the learned single
Judge to the learned AGP.

(K.S.RADHAKRISHNAN,C.J.)

(AKIL
KURESHI,J.)

(raghu)

   

Top