Gujarat High Court High Court

State vs R on 30 July, 2010

Gujarat High Court
State vs R on 30 July, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1281/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1281 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 4997 of 1991
 

With


 

CIVIL
APPLICATION No. 6048 of 2010
 

In
 


LETTERS
PATENT APPEAL No. 1281 of 2010
 

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


 

STATE
OF GUJARAT & 1 - Appellants
 

Versus
 

R.
A. MEHTA & 7 - Respondents
 

=================================================
 
Appearance : 
MS. MOXA
THAKKAR, LD. AGP for Appellants : 1 - 2. 
None
for Respondents : 1 -
8. 
================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 30/07/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Learned
AGP Ms. Thakkar submits that the Government intends to file Misc.
Civil Application for review of learned Single Judge’s order, and
prays for permission to withdraw the appeal. Order accordingly.

In
view of dismissal of appeal, civil application will not survive, and
it stands rejected.

[
BHAGWATI PRASAD, J ]

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top