Gujarat High Court
Civil Application No. 1093 Of 1995 vs Unserved-Expired (N) For on 15 November, 2011
))
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL APPLICATION No 1093 of 1995
in
FIRST APPEALNo 596 of 1995
to
CIVIL APPLICATION No.1097 of 1995
--------------------------------------------------------------
THE STATE OF GUJARAT e
Versus
CHIMANLAL AMBALAL PATEL .
--------------------------------------------------------------
Appearance:
1. Civil Application No. 1093 of 1995
GOVERNMENT PLEADER for Petitioner No. 1
UNSERVED-EXPIRED (N) for Respondent No. 1
NOTICE SERVED for Respondent No. 2
2. First Appeal No. 596 of 1995
GOVERNMENT PLEADER for Petitioner No. 1
PARTY-IN-PERSON for Respondent No. 1
--------------------------------------------------------------
CORAM : HON'BLE THE CHIEF JUSTICE MR.B.N.KIRPAL
HON'BLE MR.JUSTICE A.N.DIVECHA
Date of Order: 23/02/1995
ORAL ORDER
Rule returnable on 22nd March, 1995. In
the meantime, there will be stay of operation of the
lower Court’s judgment.
Dt.23.02.1995[B.N.KIRPAL,C.J.]
[ A.N.DIVECHA, J.]