Gujarat High Court High Court

Kanaiyalal vs State on 7 October, 2008

Gujarat High Court
Kanaiyalal vs State on 7 October, 2008
Author: Mohit S. H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1178520/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR INTERIM RELIEF No. 11785 of 2008
 

In


 

LETTERS
PATENT APPEAL No. 1137 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 1158 of 2008
 

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


 

KANAIYALAL
DHANSUKHLAL SOPARIWALA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================== 
Appearance
: 
MR DEVANG T
SHAH for Petitioner(s) : 1, 
None for
Respondent(s) : 1 - 2. 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	
	 
		 
		 
			 

                       and
		
	
	 
		 
		 
			 

HONOURABLE
			MS. JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 07/10/2008 

 

 
ORAL
ORDER

(Per : HONOURABLE MS. JUSTICE H.N.DEVANI)

In
view of the order passed in Letters Patent Appeal No.1137 of 2008,
this Civil Application does not survive and stands dismissed.

(
Mohit S. Shah, J. )

(
Harsha Devani, J. )

hki

   

Top