Gujarat High Court High Court

State vs Laxmanji on 19 February, 2010

Gujarat High Court
State vs Laxmanji on 19 February, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1892/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 1892 of 2010
 

In


 

FIRST
APPEAL No. 3072 of 2009
 

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

 

STATE
OF GUJARAT - Petitioner(s)
 

Versus
 

LAXMANJI
PUNJAJI KHANT & 11 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AL SHARMA AGP  for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 1.2.1, 1.2.2,1.2.3
- 6. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 19/02/2010 

 

 
 
ORAL
ORDER

Since
main matter is dismissed on 23.8.2008, therefore, present civil
application has become infructuous. Accordingly, present civil
application is disposed of as having become infructuous.

(H.K.RATHOD,J.)

(vipul)

   

Top