Gujarat High Court High Court

State vs Manaji on 24 July, 2008

Gujarat High Court
State vs Manaji on 24 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2421/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 2421 of 1998
 

In


 

FIRST
APPEAL No. 1170 of 1993
 

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

 

STATE
OF GUJARAT - Petitioner(s)
 

Versus
 

MANAJI
JEHAJI PARMAR & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
TRUSHA PATEL, AGP for Petitioner(s) : 1, 
None for Respondent(s) :
1, 
NOTICE SERVED for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 24/07/2008 

 

ORAL
ORDER

Though
served, nobody is appearing on behalf of the respondents.

In
the facts and circumstances of the case, this Civil Application is
allowed in terms of para 5 (A) and (B) of the application. Office is
directed to correct the cause title accordingly. There shall be no
order as to costs.

Office
is directed to place main First Appeal for final hearing on 5th
August, 2008.

(K.S.Jhaveri,
J.)

/malek

   

Top