Gujarat High Court
Kanaiyalal vs State on 15 March, 2011
Gujarat High Court Case Information System
Print
SA/97/1989 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 97 of 1989
=========================================================
KANAIYALAL
MOHANLAL SINDHI - Appellant(s)
Versus
STATE
OF GUJARAT & 1 - Defendant(s)
=========================================================
Appearance :
MR
GT DAYANI for
Appellant(s) : 1,
Mr V. S Pathak Asstt. GOVERNMENT PLEADER for
Defendant(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 15/03/2011
ORAL
ORDER
Learned
advocate Mr Dayani for appellant states that Second Appeal has
become infructous. Hence, the matter stands disposed of as having
become infructous. Interim relief if any stands vacated. No costs.
(B.N.
Mehta,J.)
mary//
Top