Gujarat High Court High Court

Udesinh vs State on 25 June, 2010

Gujarat High Court
Udesinh vs State on 25 June, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7763/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 7763 of 2009
 

In


 

CIVIL
APPLICATION (STAMP NUMBER) No. 13709 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 9125 of 2006
 

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

 

UDESINH
NANABHAI PAGI-DECEASED THROUGH LEGAL HEIRS AND - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HR PRAJAPATI for
Petitioner(s) : 1, 
MR RASHESH RINDANI, Assistant Government
Pleader for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 25/06/2010  
 
ORAL
ORDER

Mr. H. R. Prajapati,
learned advocate appearing for the applicant states that since the
main matter has already been disposed of this Civil Application has
become infructuous.

In this view of the
matter, this Civil Application is accordingly disposed of as having
become infructuous.

(K. A. PUJ, J.)

kks

   

Top