Gujarat High Court
State vs K on 30 March, 2011
Gujarat High Court Case Information System
Print
LPA/2092/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2092 of 2010
In
SPECIAL
CIVIL APPLICATION No. 483 of 2001
=========================================
STATE
OF GUJARAT - Appellant(s)
Versus
K
S KAVAD - Respondent(s)
=========================================
Appearance :
GOVERNMENT
PLEADER for Appellant(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 1,
MR BP GUPTA for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 30/03/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
On
the ground of illness of Mr. B.P. Gupta, case is adjourned. Post the
matter on 5.5.2011.
(S.J.
Mukhopadhaya, C.J.)
(K.M.Thaker,
J.)
*/Mohandas
Top