Gujarat High Court
Chandrikaben vs State on 14 November, 2011
Gujarat High Court Case Information System
Print
LPA/2505/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2505 of 2010
In
MISC.CIVIL
APPLICATION No. 790 of 2008
In
SPECIAL
CIVIL APPLICATION No. 1903 of 2001
=========================================================
CHANDRIKABEN
WD/O SAVAILAL BAPULAL JOSHI & 3 - Appellant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance :
MR
RJ GOSWAMI for Appellant(s) : 1 - 4.
GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
UNSERVED-REFUSED (N) for Respondent(s) : 2.2.1 - 3,5 - 6.
MR
DN PANDYA for Respondent(s) : 3.2.2, 3.2.3, 3.2.4, 3.2.5,3.2.6 -
4.
=========================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR.BHASKAR BHATTACHARYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 14/11/2011
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE
MR.BHASKAR
BHATTACHARYA)
It is
stated by the learned advocate appearing on behalf of the appellants
that three of the respondents have died during the pendency of this
appeal.
To
enable the learned advocate for the appellants to take appropriate
steps for substitution, let the matter go out of the list, with
liberty to mention the matter after filing of application for
substitution.
[BHASKAR
BHATTACHARYA, ACTING C.J.]
[J.B.PARDIWALA
J.]
mathew
Top