Gujarat High Court
Raisinh vs State on 18 June, 2010
Gujarat High Court Case Information System
Print
LPA/552/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 552 of 2010
In
SPECIAL
CIVIL APPLICATION No. 6027 of 1996
With
CIVIL
APPLICATION No. 3122 of 2010
In
LETTERS PATENT APPEAL No. 552 of 2010
=========================================
RAISINH
AJABSINH RANA - Appellant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================
Appearance :
MR
PY DIVYESHVAR for Appellant(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1 - 3.
UNSERVED-EXPIRED (N) for Respondent(s) :
4,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 18/06/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
It
is informed by the learned counsel that 4th respondent is
dead. We allow the appellant two weeks’ time to file substitution
application.
Post
the matter on 8th July, 2010.
(S.J.Mukhopadhaya,
C.J.)
(Akil
Kureshi, J.)
*/Mohandas
Top