Gujarat High Court
Vyomeshgiri vs State on 26 February, 2010
Gujarat High Court Case Information System
Print
CA/7101/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 7101 of 2009
In
FIRST
APPEAL No. 277 of 2008
=========================================================
VYOMESHGIRI
SURAJGIRI GOSAI (GOSWAMI) - Petitioner(s)
Versus
STATE
OF GUJARAT & 12 - Respondent(s)
=========================================================
Appearance
:
MR
SHITAL R PATEL for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
MR
YF MEHTA for Respondent(s) : 2 - 5,7 - 13.
UNSERVED-EXPIRED (N)
for Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 26/02/2010
ORAL
ORDER
Rule
remained unserved by respondent No.6 who expired. Let necessary steps
are to be taken by applicant on or before 19th
March 2010. Therefore, matter is adjourned to 19 th
March 2010.
[H.K.
RATHOD, J.]
#Dave
Top