Gujarat High Court High Court

Yusuf vs State on 12 May, 2010

Gujarat High Court
Yusuf vs State on 12 May, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1578/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1578 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 7852 of 2009
 

With


 

CIVIL
APPLICATION No. 9161 of 2009
 

In


 

LETTERS
PATENT APPEAL No. 1578 of 2009
 

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


 

YUSUF
GULAMMOUDIN MOGAL - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 9 - Respondent(s)
 

=================================================
 
Appearance : 
MR
PC KAVINA, Sr. Advocate with MR
SP MAJMUDAR for Appellant(s) : 1,                                    
                                             MR AJ DESAI, AGP for
Respondent(s) : 1, 
RULE NOT RECD BACK for Respondent(s) : 1 - 3,5
- 10. 
MR CHIRAGBPATEL for Respondent(s) :
4, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 12/05/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Having
heard the counsel for the parties, the interim order passed earlier
is made absolute. The Civil Application stands disposed of.

However,
taking into consideration the nature of the case, it is ordered to
list the case on 23rd June, 2010 at 2.30 PM.

[S.J.MUKHOPADHAYA,
C.J.]

[AKIL
KURESHI, J.]

Sundar/-

   

Top