Gujarat High Court
State vs Rathod on 27 April, 2010
Bench: D.H.Waghela And Shah, M.D. Shah
LPA/428/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD LETTERS PATENT APPEAL No. 428 of 2010 In SPECIAL CIVIL APPLICATION No. 24227 of 2005 With LETTERS PATENT APPEAL No. 400 of 2010 In SPECIAL CIVIL APPLICATION No. 24226 of 2005 With LETTERS PATENT APPEAL No. 403 of 2010 In SPECIAL CIVIL APPLICATION No. 24224 of 2005 With LETTERS PATENT APPEAL No. 405 of 2010 In SPECIAL CIVIL APPLICATION No. 24225 of 2005 With LETTERS PATENT APPEAL No. 590 of 2010 In SPECIAL CIVIL APPLICATION No. 24223 of 2005 ====================================== STATE OF GUJARAT & 2 - Appellant(s) Versus RATHOD MANUBHAI GANESHBHAI & 1 - Respondent(s) ====================================== Appearance : MRS MINI NAIR, AGP for Appellant(s) : 1 - 3. MR KB PUJARA for Respondent(s) : 1, MR J G VAGHELA for Respondent(s) : 2, MR BT GADHAVI for Respondent(s) : 2, ====================================== CORAM : HONOURABLE MR.JUSTICE D.H.WAGHELA and HONOURABLE MR.JUSTICE MD SHAH Date : 27/04/2010 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Amendment
as per the draft amendment in Letters Patent Appeal No.590 of 2010
is allowed. All the appeals are admitted for expedited hearing.
Learned counsel appearing for the respondents waive service of
notice of admission.
(D.H.WAGHELA,J.) (M.D.SHAH,J.)