Gujarat High Court
Jagdish vs State on 21 October, 2010
Gujarat High Court Case Information System
Print
LPA/2479/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2479 of 2010
With
CIVIL
APPLICATION No. 12775 of 2010
=========================================================
JAGDISH
BABULAL PARMAR - Appellant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
BY MANKAD for
Appellant(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE M.D. SHAH
Date
: 21/10/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
advocate Mr Mankad does not press this appeal with a view to move the
learned Single Judge for interim relief. The appeal stands disposed
of accordingly. Since the appeal is disposed of, the civil
application also stands disposed of.
(A.L.
DAVE, J.)
(M.D.
SHAH, J.)
zgs/-
Top