Gujarat High Court
State vs Dayabhai on 4 October, 2010
Gujarat High Court Case Information System
Print
CA/11640/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11640 of 2010
In
FIRST
APPEAL No. 1504 of 2001
With
CIVIL
APPLICATION No. 8267 of 2008
In
FIRST APPEAL No. 1505
of 2001
=========================================================
STATE
OF GUJARAT & 1 - Petitioner(s)
Versus
DAYABHAI
SODA KOLI & 1 - Respondent(s)
=========================================================
Appearance :
MR
LR PUJARI, AGP for Petitioner(s) :
1 2.
None
for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 04/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
It
has been stated by the learned AGP for the applicants that the main
appeal itself has been decided on 30.08.2001.
Under
these circumstances, the present applications would not survive and
hence, shall stand disposed of accordingly.
(JAYANT
PATEL, J.)
(H.B.
ANTANI, J.)
*bjoy
Top