Gujarat High Court
State vs Thakor on 3 August, 2011
Gujarat High Court Case Information System
Print
CA/8593/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 8593 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 4978 of 2009
WITH
CIVIL
APPLICATION No. 8599 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 4984 of 2009
WITH
CIVIL
APPLICATION No. 8602 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 4987 of 2009
WITH
CIVIL
APPLICATION No. 8604 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 4989 of 2009
WITH
CIVIL
APPLICATION No. 8609 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 4994 of 2009
=========================================================
STATE
OF GUJARAT & 1 - Petitioner(s)
Versus
THAKOR
BABAJI GHEMARJI & 1 - Respondent(s)
=========================================================
Appearance
:
MR.
J.K. RAVAL, LEANED AGP
for
Petitioner(s) : 1 - 2.
UNSERVED-EXPIRED (R) for Respondent(s) :
1,
RULE SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 03/08/2011
COMMON
ORAL ORDER
In
view of the office endorsement, the statement made earlier by learned
A.G.P. for the applicants is found to be incorrect. No Civil
Application to bring the legal heirs on record is filed. Therefore,
all the Civil Applications as well as all the appeals stand dismissed
for default.
(K.S.JHAVERI,J.)
pawan
Top