Gujarat High Court High Court

State vs Jamnaben on 13 August, 2010

Gujarat High Court
State vs Jamnaben on 13 August, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1107/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1107 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 16121 of 2005
 

With


 

CIVIL
APPLICATION No. 4920 of 2010
 

In
 


LETTERS
PATENT APPEAL No. 1107 of 2010
 

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


 

STATE
OF GUJARAT & 2 - Appellants
 

Versus
 

JAMNABEN
R TAVAR & 1 - Respondents
 

=========================================================
Appearance : 
MR
SHIVANG SHUKLA AGP for Appellants: 1 - 3. 
MR KB PUJARA for
Respondent: 1, 
None for Respondent:
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 13/08/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Admit.

Mr. Pujara, learned advocate waives service of notice of admission on
behalf of respondent no. 1.

Order
in Civil Application No. 4920 of 2010 :

Notice
returnable on 17.09.2010. Mr. Pujara, learned advocate waives service
of notice on behalf of respondent No. 1.

(BHAGWATI
PRASAD, J.)

pallav
(S.R. BRAHMBHATT, J.)

   

Top