Gujarat High Court High Court

Jagdishchandra vs State on 5 March, 2010

Gujarat High Court
Jagdishchandra vs State on 5 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5553/1993	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5553 of 1993
 

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


 

JAGDISHCHANDRA
GIRIJASHANKAR DAVE & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & ORS & 4 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
SV RAJU for
Petitioner(s) : 1 - 2. 
Mr Rashesh Hindani Asstt.GOVERNMENT PLEADER
for Respondent(s) : 1 - 2. 
NOTICE SERVED for Respondent(s) : 3, 
MR
BHARAT R PANDYA for Respondent(s) : 4 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 05/03/2010 

 

ORAL
ORDER

Counsel
for the respondent Mr Vishal Sevak for Mr Bharat Pandya for
respondent states that the parties have settled their dispute.
Letter written by S.V Raju Associates is taken on record.

In
view of the above, no further order is required to be passed in this
petition. Petition stands disposed of accordingly. Rule is
discharged. Liberty to revive in case of difficulty.

(K.S.

Jhaveri,J.)

mary//

   

Top