Gujarat High Court
Karshan vs State on 30 June, 2008
Bench: Jayant Patel Kureshi, Akil Kureshi
LPA/640/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD LETTERS PATENT APPEAL No. 640 of 2008 With CIVIL APPLICATION No. 7317 of 2008 With LETTERS PATENT APPEAL No. 641 of 2008 With CIVIL APPLICATION No. 7318 of 2008 ===================================================== KARSHAN PARBATBHAI BHADARKA & 73 - Appellant(s) Versus STATE OF GUJARAT & 3 - Respondent(s) ===================================================== Appearance : MR PARESH UPADHYAY for Appellant(s) : 1 - 74. MS TANUJA KACHCHI, AGP For Respondent(s) : 1 - 4. ===================================================== CORAM : HONOURABLE MR.JUSTICE JAYANT PATEL and HONOURABLE MR.JUSTICE AKIL KURESHI Date : 30/06/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
We
have heard the learned advocate for the appellants on merits also.
He concedes that in view of the order passed today in Letters Patent
Appeal No.624 of 2008 with Letters Patent Appeal Appeal No.623 of
2008, rights of the appellants stand covered accordingly since the
judgment of the learned single Judge was common. Hence in view of
the reasons recorded therein, these LPAs also deserve to be
dismissed. Therefore dismissed accordingly.
In
view or the order passed in the main LPAs, Civil Applications would
not survive and shall stand disposed of accordingly.
(Jayant
Patel, J.)
(Akil
Kureshi, J.)
(vjn)