Gujarat High Court
Rameshbhai vs State on 4 September, 2008
Gujarat High Court Case Information System
Print
CA/1040920/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 10409 of 2008
In
FIRST
APPEAL No. 951 of 1982
=========================================================
RAMESHBHAI
PURSHOTTAMDAS - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
MAYUR A THAKORE for
Petitioner(s) : 1,
MS
KRINA CALLA for
Respondent(s) : 1,
None
for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 04/09/2008
ORAL
ORDER
Heard.
In view of the averments made in the application the order dated 27th
August 2008 is modified to the effect that the appeal shall stand
abated only qua respondent nos.1 to 4 and 6 to 8 and not against
respondent no.5. Application stands disposed of accordingly.
[K.S.
JHAVERI, J.]
ar
Top