Gujarat High Court
State vs Shivaji on 24 July, 2008
Gujarat High Court Case Information System
Print
CA/2420/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 2420 of 1998
In
FIRST
APPEAL No. 1167 of 1993
=========================================================
STATE
OF GUJARAT - Petitioner(s)
Versus
SHIVAJI
KALAJI PARMAR & 2 - Respondent(s)
=========================================================
Appearance
:
MS
TRUSHA PATEL, AGP for Petitioner(s) : 1,
None for Respondent(s) :
1,
NOTICE SERVED for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/07/2008
ORAL
ORDER
Though
served, nobody is appearing on behalf of the respondents.
In
the facts and circumstances of the case, this Civil Application is
allowed in terms of para 5 (A) and (B) of the application. Office is
directed to correct the cause title accordingly. There shall be no
order as to costs.
Office
is directed to place main First Appeal for final hearing on 5th
August, 2008.
(K.S.Jhaveri,
J.)
/malek
Top