Gujarat High Court High Court

District vs Shri on 30 July, 2010

Gujarat High Court
District vs Shri on 30 July, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7299/2001	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 7299 of 2001
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 864 of 2001
 

In


 

SPECIAL
CIVIL APPLICATION No. 9761 of 2000
 

With


 

CIVIL
APPLICATION No. 7300 of 2001
 

In
 


LETTERS
PATENT APPEAL (STAMP NUMBER) No. 864 of 2001
 

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

DISTRICT
MAGISTRATE & 2 - Petitioner(s)
 

Versus
 

SHRI
CHIRAGBHAI LALJIBHAI DESAI - Respondent(s)
 

===================================================== 
Appearance
: 
MR H.K.
PATEL,ASST.GOVERNMENT
PLEADER for Petitioner(s) : 1 - 3. 
RULE UNSERVED for Respondent(s)
: 1, 
=====================================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 30/07/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

The
application is dismissed as it is not pressed, as stated, on
instructions,by learned Assistant Government Pleader Mr. H.K. Patel.
Rule is discharged. No order as to costs.

Civil
Application No.7300 of 2001 would, therefore, also not survive and
stands disposed of accordingly.

(D.H.

Waghela, J.)

(Bankim
N. Mehta, J.)

sudhir

   

Top