Gujarat High Court High Court

Kanaiyalal vs State on 15 March, 2011

Gujarat High Court
Kanaiyalal vs State on 15 March, 2011
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/97/1989	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 97 of 1989
 

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


 

KANAIYALAL
MOHANLAL SINDHI - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Defendant(s)
 

=========================================================
 
Appearance : 
MR
GT DAYANI for
Appellant(s) : 1, 
Mr V. S Pathak Asstt. GOVERNMENT PLEADER for
Defendant(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 15/03/2011 

 

 
 
ORAL
ORDER

Learned
advocate Mr Dayani for appellant states that Second Appeal has
become infructous. Hence, the matter stands disposed of as having
become infructous. Interim relief if any stands vacated. No costs.

(B.N.

Mehta,J.)

mary//

   

Top