Gujarat High Court
State vs Dr on 17 October, 2011
Gujarat High Court Case Information System
Print
CA/9146/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 9146 of 2011
In
LETTERS
PATENT APPEAL No. 1284 of 2011
In
SPECIAL
CIVIL APPLICATION No. 13478 of 2010
=========================================================
STATE
OF GUJARAT & 2 - Petitioner(s)
Versus
DR
NARESHBHAI PRAHLADBHAI PATEL - Respondent(s)
=========================================================
Appearance :
MR NJ SHAH
AGP for Petitioner(s) : 1 - 3.
RULE SERVED
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 17/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
Though
served, none appears on behalf of the respondent.
The
ad-interim relief granted vide order dated 05.09.2011 stands
confirmed. The application stands disposed of. Rule is made absolute
with no order as to cost.
[V.M.
SAHAI, J.]
[K.S.
JHAVERI, J.]
/phalguni/
Top