Gujarat High Court
Pratapsinh vs State on 26 September, 2008
Gujarat High Court Case Information System
Print
LPA/139/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 139 of 2008
In
SPECIAL
CIVIL APPLICATION No. 2595 of 2008
with
CIVIL
APPLICATION No. 1583 of 2008
======================================
PRATAPSINH
L CHAVDA - Appellant(s)
Versus
STATE
OF GUJARAT & 8 - Respondent(s)
======================================
Appearance :
MR
TUSHAR MEHTA for Appellant(s) : 1,
MR SUNIT SHAL, GOVERNMENT
PLEADER with MS. SANGITA VISHEN, AGP for Respondent(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) : 2, 4,
DS AFF.NOT FILED (N) for
Respondent(s) : 3,
MR PINAKIN M RAVAL for Respondent(s) : 5,
MR
MAULIK G NANAVATI for Respondent(s) : 6 -
9.
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
Date
: 26/09/2008
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Learned
counsel for the appellant submitted that the order passed by
respondent No.3 has been confirmed by the learned Single Judge in the
main petition and therefore, nothing remains to be examined. The
petition stands disposed of as not pressed. Consequently, Civil
Application also stands disposed of.
(K.S.
Radhakrishnan, C.J.)
(M.S.
Shah, J.)
*/Mohandas
Top