Gujarat High Court
Jat vs Sub on 19 March, 2009
Gujarat High Court Case Information System
Print
SCR.A/516/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 516 of 2005
=========================================================
JAT
HEMAJI VAGHAJI - Applicant(s)
Versus
SUB
DIVISIONAL MAGISTRATE DEESA & 6 - Respondent(s)
=========================================================
Appearance :
MR
HARIN P RAVAL for Applicant(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) : 1 - 6.
MR VIPUL S MODI for
Respondent(s) : 2 - 6.
- for Respondent(s) : 0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 19/03/2009
ORAL
ORDER
Learned
counsel for the parties, Mr.Vipul Modi for the respondent Nos.2 to 6
and Mr.Ankit Bachani for Mr.Harin Raval for the petitioners, jointly
submitted that the issue is finally terminated in view of the
decision reported in 2008(12) SCALE 697, the matter between the same
parties with regard to the same subject matter.
In
view of the above, this petition stands disposed of.
Rule
discharged.
(ANANT S. DAVE, J.)
*pvv
Top