Gujarat High Court
Dharmendrasinh vs Unknown on 22 April, 2011
Gujarat High Court Case Information System
Print
MCA/1187/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 1187 of 2010
In
MISC.CIVIL
APPLICATION No. 506 of 2009
In
MISC.CIVIL APPLICATION (STAMP NUMBER) No. 2442 of 2005
=========================================================
DHARMENDRASINH
KISHORSINH GOHIL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Opponent(s)
=========================================================
Appearance
:
MR
BM MANGUKIYA for
Applicant(s) : 1,MS BELA A PRAJAPATI for Applicant(s) : 1,
MR KL
PANDYA ASSTT. GOVERNMENT PLEADER for Opponent(s) : 1,
None for
Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 22/04/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
advocate Mr Mangukiya does not press this application with a view to
file the fresh Letters Patent Appeal, as may be permissible under the
law. In light of the learned advocate not pressing this application,
the application stands disposed of.
(A.L.
DAVE, J.)
(BANKIM
N. MEHTA, J.)
zgs/-
Top