Gujarat High Court
State vs Padodra on 8 July, 2010
Gujarat High Court Case Information System
Print
CA/1007/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 1007 of 2005
In
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 1007 of 2005
In
CIVIL APPLICATION - FOR BRINGING HEIRS No. 1007 of 2005
=========================================================
STATE
OF GUJARAT & 1 - Petitioner(s)
Versus
PADODRA
HIRJI BHANJI - Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1, 1.2.1, 1.2.2,
1.2.3, 1.2.4, 1.2.5,1.2.6
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 08/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
In
view of dismissal of the main appeal, this application does not
survive. Hence dismissed.
(BHAGWATI PRASAD, J)
(S.R. BRAHMBHATT, J)
(pkn)
Top