Gujarat High Court High Court

Gandabhai vs State on 29 July, 2008

Gujarat High Court
Gandabhai vs State on 29 July, 2008
Author: Bhagwati Prasad,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1930/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1930 of 2004
 

In


 

SPECIAL
CIVIL APPLICATION No. 3849 of 2004
 

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


 

GANDABHAI
DALPATBHAI PATEL - Appellant
 

Versus
 

STATE
OF GUJARAT & 4 - Respondents
 

=================================================
 
Appearance : 
MR
AS VAKIL for Appellant : 
GOVERNMENT PLEADER for Respondents : 1 -
4. 
M/S THAKKAR ASSOC. for Respondent :
5, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 29/07/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

It
is stated by learned counsel for the appellant that the appellant
has died and he seeks time to prefer an application for bringing
heirs of the appellant on record. The request is accepted. Adjourned
to 8/8/2008 for enabling the counsel to prefer the application.

[
BHAGWATI PRASAD, J ]

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top