Gujarat High Court
State vs Mohanbhai on 18 February, 2010
Gujarat High Court Case Information System
Print
CA/8278/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 8278 of 2001
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 859 of 2001
In
SPECIAL CIVIL APPLICATION No. 8455 of 2000
With
CIVIL
APPLICATION No. 8279 of 2001
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 859 of 2001
=============================================
STATE
OF GUJARAT & 2 - Petitioner(s)
Versus
MOHANBHAI
MAGANBHAI PATEL - Respondent(s)
=============================================
Appearance
:
MR AJ DESAI AGP for
Petitioner(s) : 1 - 3.
None for Respondent(s) :
1,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 18/02/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Office
is directed to keep the record of Special Civil Application No.1288
of 2001.
Post
the matter on 24.2.2010.
(S.J.
MUKHOPADHAYA, CJ.)
(ANANT
S. DAVE, J.)
zgs/-
Top