Gujarat High Court
Whether vs State on 28 September, 2011
Gujarat High Court Case Information System
Print
LPA/1077/1996 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1077 of 1996
WITH
CIVIL
APPLICATION No. 6760 of 1997
IN
LETTERS
PATENT APPEAL No. 1077 of 1996
WITH
CIVIL
APPLICATION No. 6356 of 1998
IN
LETTERS
PATENT APPEAL No. 1077 of 1996
WITH
CIVIL
APPLICATION No. 7951 of 1999
IN
CIVIL
APPLICATION No. 8012 of 1996
WITH
CIVIL
APPLICATION No. 9952 of 1997
IN
LETTERS
PATENT APPEAL No. 1277 of 1997
For
Approval and Signature:
HONOURABLE
MR.JUSTICE V. M. SAHAI Sd/-
HONOURABLE
MR.JUSTICE KS JHAVERI
Sd/-
======================================
1.
Whether
Reporters of Local Papers may be allowed to see the judgment ?
NO
2.
To
be referred to the Reporter or not ?
NO
3.
Whether
their Lordships wish to see the fair copy of the judgment ?
NO
4.
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
NO
5.
Whether
it is to be circulated to the civil judge ?
NO
======================================
TJ
TRIVEDI & 4 - Appellants
Versus
STATE
OF GUJARAT & 5 - Respondents
======================================
Appearance
:
MR
YN OZA for Appellants.
MR NJ SHAH, AGP for Respondent Nos.1 -
2.
MR RJ OZA for Respondent No. 3.
MR JA ADESHRA for
Respondent No. 4.
MR MANISH R BHATT WITH MR MR HJ NANAVATI, MR
BIREN A VAISHNAV, MS MEGHA JANI for Respondent No. 5. MR PARESH
UPADHYAY for Respondent No. 6.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 28/09/2011
COMMON ORAL JUDGMENT
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
This
Intra-Court Letters Patent Appeal has been filed challenging the
interlocutory order dated 29.08.1996 passed by the Learned Single
Judge in Special Civil Application No.4187 of 1996.
In
view of the fact that the main writ petition being Special Civil
Application No.4187 of 1996 is disposed of, the present Letters
Patent Appeal will not survive. Hence, the present Letters Patent
Appeal as well as Civil Applications stand dismissed. There shall be
no order as to costs.
Sd/-
[V. M. SAHAI, J.]
Sd/-
[K. S. JHAVERI, J.]
Savariya
Top