Gujarat High Court High Court

Chandrasinh vs State on 10 August, 2010

Gujarat High Court
Chandrasinh vs State on 10 August, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7471/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 7471 of 2004
 

In


 

SPECIAL
CIVIL APPLICATION No. 11999 of 2004
 

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

 

CHANDRASINH
BALUSINH PARMAR & 17 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PV HATHI for
Petitioner(s) : 1   18.                        

 

MR NIKUNT
RAVAL AGP for Respondent(s) : 1 
None for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 10/08/2010  
 
ORAL ORDER

Since
the main petition itself has been disposed of, this civil application
does not survive and the same stands disposed of accordingly.

(A.L.

DAVE, J.)

zgs/-

   

Top