Gujarat High Court High Court

Dharmendrasinh vs Unknown on 22 April, 2011

Gujarat High Court
Dharmendrasinh vs Unknown on 22 April, 2011
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1187/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 1187 of 2010
 

In


 

MISC.CIVIL
APPLICATION No. 506 of 2009
 

In
MISC.CIVIL APPLICATION (STAMP NUMBER) No. 2442 of 2005
 

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

 

DHARMENDRASINH
KISHORSINH GOHIL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Applicant(s) : 1,MS BELA A PRAJAPATI for Applicant(s) : 1, 
MR KL
PANDYA ASSTT. GOVERNMENT PLEADER for Opponent(s) : 1, 
None for
Opponent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 22/04/2011  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Learned
advocate Mr Mangukiya does not press this application with a view to
file the fresh Letters Patent Appeal, as may be permissible under the
law. In light of the learned advocate not pressing this application,
the application stands disposed of.

(A.L.

DAVE, J.)

(BANKIM
N. MEHTA, J.)

zgs/-

   

Top