Gujarat High Court
District vs Shri on 30 July, 2010
Gujarat High Court Case Information System
Print
CA/7299/2001 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 7299 of 2001
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 864 of 2001
In
SPECIAL
CIVIL APPLICATION No. 9761 of 2000
With
CIVIL
APPLICATION No. 7300 of 2001
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 864 of 2001
=====================================================
DISTRICT
MAGISTRATE & 2 - Petitioner(s)
Versus
SHRI
CHIRAGBHAI LALJIBHAI DESAI - Respondent(s)
=====================================================
Appearance
:
MR H.K.
PATEL,ASST.GOVERNMENT
PLEADER for Petitioner(s) : 1 - 3.
RULE UNSERVED for Respondent(s)
: 1,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 30/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
application is dismissed as it is not pressed, as stated, on
instructions,by learned Assistant Government Pleader Mr. H.K. Patel.
Rule is discharged. No order as to costs.
Civil
Application No.7300 of 2001 would, therefore, also not survive and
stands disposed of accordingly.
(D.H.
Waghela, J.)
(Bankim
N. Mehta, J.)
sudhir
Top