Gujarat High Court High Court

State vs B on 23 February, 2010

Gujarat High Court
State vs B on 23 February, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10856/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 10856 of 2009
 

In
LETTERS PATENT APPEAL No. 1177 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 14009 of 2003
 

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


 

STATE
OF GUJARAT - Petitioner(s)
 

Versus
 

B.
B. CHAVDA - Respondent(s)
 

=============================================
 
Appearance : 
MS
TRUSHA K PATEL AGP for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 23/02/2010 

 

ORAL
ORDER

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

As
the learned Single Judge on perusal of the original record has passed
the order, it will be open to the appellant to produce the original
record before the Court, if Court so required.

Civil
Application stands disposed of.

(S.J.

MUKHOPADHAYA, C.J.)

(ANANT
S. DAVE, J.)

[sn
devu] pps

   

Top