Gujarat High Court High Court

Civil Application No. 1093 Of 1995 vs Unserved-Expired (N) For on 15 November, 2011

Gujarat High Court
Civil Application No. 1093 Of 1995 vs Unserved-Expired (N) For on 15 November, 2011
Author: Mr.Justice B.N.Kirpal, A.N.Divecha,
))


       IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



       CIVIL APPLICATION No 1093 of 1995


              in


       FIRST APPEALNo 596       of 1995
                                          to


     CIVIL APPLICATION No.1097 of 1995



      --------------------------------------------------------------
      THE STATE OF GUJARAT      e
 Versus
CHIMANLAL AMBALAL PATEL      .
      --------------------------------------------------------------
      Appearance:
      1. Civil Application No. 1093 of 1995
           GOVERNMENT PLEADER for Petitioner No. 1
           UNSERVED-EXPIRED (N) for Respondent No. 1
           NOTICE SERVED for Respondent No. 2
      2. First Appeal No. 596 of 1995
           GOVERNMENT PLEADER for Petitioner No. 1
           PARTY-IN-PERSON for Respondent No. 1


       --------------------------------------------------------------


                   CORAM : HON'BLE THE CHIEF JUSTICE MR.B.N.KIRPAL


                           HON'BLE MR.JUSTICE A.N.DIVECHA


                   Date of Order: 23/02/1995


 ORAL ORDER

Rule returnable on 22nd March, 1995. In
the meantime, there will be stay of operation of the
lower Court’s judgment.

Dt.23.02.1995[B.N.KIRPAL,C.J.]

[ A.N.DIVECHA, J.]