Gujarat High Court
Solanki vs State on 6 April, 2011
Gujarat High Court Case Information System
Print
CA/3813/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 3813 of 2011
In
LETTERS
PATENT APPEAL No. 2511 of 2010
In
SPECIAL CIVIL APPLICATION No. 8752 of 2008
=========================================================
SOLANKI
DILIPSINH NARAYANSINH & 7 - Petitioner(s)
Versus
STATE
OF GUJARAT & 13 - Respondent(s)
=========================================================
Appearance
:
MR
AS SUPEHIA for
Petitioner(s) : 1 - 8.
MR NJ SHAH, ASSTT.GOVERNMENT PLEADER for
Respondent(s) : 1,
MS. KRUTI M SHAH for Respondent(s) : 2,
None
for Respondent(s) : 3 -
14.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 24/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Heard
Mr.A.S.Supehia, learned counsel for the applicants, Mr.N.J.Shah,
learned Asstt.Govt. Pleader for respondent State and Ms.Kruti M.Shah,
learned counsel for respondent No.2.
This
application is allowed in terms of paragraph No. 6 and it stands
disposed of accord-ingly.
List
the main matter on 19.4.2011.
(V.M.Sahai,
J.)
Sreeram. (G.B.Shah,
J.)
Top