Gujarat High Court High Court

Jat vs Sub on 19 March, 2009

Gujarat High Court
Jat vs Sub on 19 March, 2009
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/516/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 516 of 2005
 

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


 

JAT
HEMAJI VAGHAJI - Applicant(s)
 

Versus
 

SUB
DIVISIONAL MAGISTRATE DEESA & 6 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
HARIN P RAVAL for Applicant(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) : 1 - 6. 
MR VIPUL S MODI for
Respondent(s) : 2 - 6. 
- for Respondent(s) : 0.0.0
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 19/03/2009 

 

 
 
ORAL
ORDER

Learned
counsel for the parties, Mr.Vipul Modi for the respondent Nos.2 to 6
and Mr.Ankit Bachani for Mr.Harin Raval for the petitioners, jointly
submitted that the issue is finally terminated in view of the
decision reported in 2008(12) SCALE 697, the matter between the same
parties with regard to the same subject matter.

In
view of the above, this petition stands disposed of.

Rule
discharged.

(ANANT S. DAVE, J.)

*pvv

   

Top