Gujarat High Court High Court

State vs Panchal on 4 August, 2010

Gujarat High Court
State vs Panchal on 4 August, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6003/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 6003 of 2009
 

In


 

SECOND
APPEAL No. 93 of 1988
 

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

 

STATE
OF GUJARAT - Petitioner(s)
 

Versus
 

PANCHAL
SAMUBEN WD/O BHIKHABHAI - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
VS BHATT, ASST. GOVERNMENT PLEADER
for
Petitioner(s) : 1, 
MR RAJESH B SONI for
respondent. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 04/08/2010 

 

 
 
ORAL
ORDER

Heard
Ms. V.S. Bhatt, learned Assistant Government Pleader and learned
advocate Mr. Rajesh B Soni.

It
is stated at the bar that Second Appeal No. 93 of 1988 has been
disposed of on 15.07.2009.

Considering
the above fact, this Civil Application would not survive and the
application stands disposed of accordingly. Notice is discharged.

mathew					[H.B.
ANTANI, J.]

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top