Gujarat High Court High Court

Chhotalal vs State on 14 October, 2008

Gujarat High Court
Chhotalal vs State on 14 October, 2008
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1167/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1167 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 1928 of 2008
 

With


 

CIVIL
APPLICATION No. 12047 of 2008
 

In


 

LETTERS
PATENT APPEAL No. 1167 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 1928 of
2008 
=========================================================

 

CHHOTALAL
DAMODARDAS PANCHAL & 5 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 8 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ZUBIN F BHARDA for
Appellant(s) : 1 - 6. 
MS TANUJA KACHHI, ASST. GOVERNMENT PLEADER
for Respondent(s) : 1, 
None for Respondent(s) : 2 - 3,5 - 9. 
MR
SUNIL S JOSHI for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 14/10/2008  
COMMON ORAL ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Heard
the learned advocates.

No
case for interference is made out. The Appeal is dismissed in limine.

[Ms.

R.M.Doshit, J.]

kdc [K.M.Thaker,
J.]

   

Top