Gujarat High Court High Court

Dharmendrasinh vs State on 8 September, 2008

Gujarat High Court
Dharmendrasinh vs State on 8 September, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8397/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR INTERIM RELIEF No. 8397 of 2008
 

In


 

LETTERS
PATENT APPEAL No. 731 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 27367 of
2007 
=========================================================

 

DHARMENDRASINH
VANRAJSINH JADEJA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HASIT H JOSHI for
Petitioner(s) : 1, 
MS TANUJA KACHHI, ASST.GOVERNMENT PLEADER for
Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 08/09/2008  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

The
Letters Patent Appeal is dismissed hence, this Civil Application does
not survive. The same is disposed of accordingly.

(RAVI
R. TRIPATHI, J.)

(K.M.THAKER,
J.)

kdc

   

Top