Gujarat High Court High Court

Shree vs State on 21 October, 2011

Gujarat High Court
Shree vs State on 21 October, 2011
Author: Mr.S.J.Mukhopadhaya, Honourable Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2197/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2197 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 8175 of 2008
 

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

SHREE
GANDHI MAULANA AZAD ASHARA - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=============================================
 
Appearance : 
M/S
THAKKAR ASSOC. for Appellant(s) : 1, 
None for Respondent(s) : 1 -
3. 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 15/01/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Further
ten days time is allowed to respondents to address on the question
raised on 21st December, 2009.

Post
the matter on 4th February, 2010.

[S.J.MUKHOPADHAYA,
C.J.]

[ANANT
S. DAVE, J.]

//smita//

   

Top