Gujarat High Court High Court

State vs Kantaben on 17 August, 2010

Gujarat High Court
State vs Kantaben on 17 August, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/8157/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 8157 of 1998
 

In


 

SPECIAL
CIVIL APPLICATION No. 3914 of 1997
 

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

 

STATE
OF GUJARAT - Petitioner(s)
 

Versus
 

KANTABEN
BABUBHAI PATEL - Respondent(s)
 

==============================================================
Appearance
: 
MR
VM PANCHOLI A.G.P. for Petitioner(s) : 1, 
MR PRAKASH K JANI for
Respondent(s) :
1, 
=====================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

		Date
: 07/09/2005 

 

ORAL
ORDER

1. The
application has been filed praying for vacation of interim relief.

2. After
filing the application the same has not been moved for a period of
eight years. Therefore, at this stage this Court cannot entertain
this application. However, the main matter shall be fixed for
hearing on 5th October, 2005. This application stands
disposed of accordingly.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top