Gujarat High Court
Kalidas vs State on 17 August, 2010
Gujarat High Court Case Information System
Print
CAST/1248/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION (STAMP NUMBER) No. 1248 of 2002
In
LETTERS
PATENT APPEAL[STAMP] No. 1232 of 2001
In
SPECIAL CIVIL APPLICATION No. 7653 of
2001
=================================================
KALIDAS
CHATURBHAI PATEL & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=================================================
Appearance
:
MR GIRISH D BHATT for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1 -
5.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE
and
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 07/09/2005
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE)
Shri
Girish Bhatt submits that this matter does not survive since Letters
Patent Appeal (Stamp) No. 1232 of 2001 is
disposed of. Statement is recorded. Accordingly, this application is
dismissed.
[BHAWANI
SINGH]
CHIEF
JUSTICE
[H.K.
RATHOD]
JUDGE
Top