Gujarat High Court High Court

D.G.Patel vs State on 5 September, 2011

Gujarat High Court
D.G.Patel vs State on 5 September, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2791/1999	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2791 of 1999
 

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

 

D.G.PATEL
- Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
KG SUKHWANI for
Appellant(s) : 1, 
MS MOXA THAKKAR, AGP for Defendant(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

 
 


 

Date
: 05/09/2011 

 

 
ORAL
ORDER

(Per : HONOURABLE
MR.JUSTICE JAYANT PATEL)

The
learned Counsel for both the sides state that as the original
appellant has expired, the legal heirs are to be brought on record.
Mr.Sukhwani has filed application for such purpose, whereas the
learned AGP states that the application is yet to be filed. The
matter is of 1999. As a last opportunity, S. O. 14.9.2011.
Before the said date, respective applications shall be filed.

(Jayant Patel, J.)

(R. M. Chhaya, J.)

vinod

   

Top