Gujarat High Court
State vs Pritikumari on 15 September, 2010
Gujarat High Court Case Information System
Print
CA/2871/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 2871 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 397 of 2010
In
SPECIAL CIVIL APPLICATION No. 7149 of 2009
=========================================================
STATE
OF GUJARAT - THROUGH SECRETARY - Petitioner(s)
Versus
PRITIKUMARI
R CHODHARI & 3 - Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1,
RULE NOT RECD BACK for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 15/09/2010
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE
A.L.DAVE)
Issue
fresh notice of rule returnable on 20th October, 2010.
(A.L.
DAVE, J.)
(BANKIM
N.MEHTA, J.)
syed/
Top