Gujarat High Court High Court

State vs Mahashankar on 9 September, 2008

Gujarat High Court
State vs Mahashankar on 9 September, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

LPA/225/1997	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 225 of 1997
 

In


 

SPECIAL
CIVIL APPLICATION No. 258 of 1996
 

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

 

STATE
OF GUJARAT & 1 - Appellant(s)
 

Versus
 

MAHASHANKAR
DINMANISHANKAR PUROHIT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DA BAMBHANIA for
Appellant(s) : 1 - 2. 
MS KJ BRAHMBHATT for Respondent(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 09/09/2008  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Learned
AGP, Ms. MD Mehta wants a week’s time to get the papers copied and
instruct the learned Government Pleader who will be appearing in the
matter. S.O. to 17th September, 2008.

[
Ravi R. Tripathi, J. ]

[
K.M. Thaker, J. ]

rmr.

   

Top