Gujarat High Court High Court

Kalidas vs State on 17 August, 2010

Gujarat High Court
Kalidas vs State on 17 August, 2010
Author: Mr.Bhawani Singh,&Nbsp;Honourable H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CAST/1248/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION (STAMP NUMBER) No. 1248 of 2002
 

In


 

LETTERS
PATENT APPEAL[STAMP]  No. 1232 of 2001
 

In
SPECIAL CIVIL APPLICATION No. 7653 of
2001 
=================================================
 

KALIDAS
CHATURBHAI PATEL & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

================================================= 
Appearance
: 
MR GIRISH D BHATT for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1 -
5. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 07/09/2005 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE)

Shri
Girish Bhatt submits that this matter does not survive since Letters
Patent Appeal (Stamp) No. 1232 of 2001 is
disposed of. Statement is recorded. Accordingly, this application is
dismissed.

[BHAWANI
SINGH]

CHIEF
JUSTICE

[H.K.

RATHOD]

JUDGE

   

Top