Gujarat High Court
U vs State on 11 November, 2011
Gujarat High Court Case Information System
Print
LPA/1583/1997 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1583 of 1997
In
SPECIAL
CIVIL APPLICATION No. 4477 of 1983
=========================================================
U
C SHAH - Appellant(s)
Versus
STATE
OF GUJARAT & 7 - Respondent(s)
=========================================================
Appearance
:
TANNA
ASSOCIATES for
Appellant(s) : 1,
MR NJ SHAH, ASST GOVERNMENT PLEADER for
Respondent(s) : 1,
MR KH BAXI for Respondent(s) : 2,
None for
Respondent(s) : 3 - 8.
NOTICE SERVED for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 11/11/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Mr.
N.J. Shah, learned AGP appearing for the respondent no. 1 shall file
affidavit-in-reply within a period of three weeks from today.
Affidavit-in-rejoinder, if any, shall be filed within a period of two
weeks thereafter. Matter to be listed on 20.12.2011.
(V.M.
SAHAI, J.) (K.S. JHAVERI, J.)
Divya//
Top