Gujarat High Court High Court

State vs S on 22 September, 2008

Gujarat High Court
State vs S on 22 September, 2008
Author: C.K.Buch,&Nbsp;Honourable Mr.Justice H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/23/8303	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2383 of 2003
 

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

 

STATE
OF ANDRA PRADESH & 1 - Appellant(s)
 

Versus
 

S
C AGRAWAL - Defendant(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Appellant(s) : 1 - 2. 
MR DJ BHATT for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE C.K.BUCH
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 22/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)

Considering
the nature of dispute between the parties and the fact that learned
counsel appearing for the appellant State of Andhra Pradesh has to
get instructions and if need be, has to file formal vakalatnama, the
matter is adjourned to 6th October, 2008. On that day,
learned counsel apperaing for State of Andhra Pradesh shall inform
the Court that whether the matter can be settled out of Court through
Lok Adalat or otherwise. S.O to 6th October, 2008.

[C.K.

BUCH, J.] [H.B. ANTANI, J.]

pirzada/-

   

Top