Gujarat High Court High Court

Manguben vs State on 12 August, 2008

Gujarat High Court
Manguben vs State on 12 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/40019/1986	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 400 of 1986
 

With


 

FIRST
APPEAL No. 407 of 1987
 

With


 

FIRST
APPEAL No. 432 of 1987
 

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

 

MANGUBEN
W/O.SHIVAJI SHANKERJI - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
BH MEHTA for
Appellant(s) : 1, 
NOTICE SERVED for Defendant(s) : 1, 
(MR JV
DESAI) for Defendant(s) : 2 - 5. 
None for Defendant(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 12/08/2008 

 

 
 
ORAL
ORDER

The
appellant has already expired. The legal heirs are brought on record
in First Appeal No. 432 of 1987. However, the same has not been done
in first appeals no. 400 & 437 of 1987. Mr. Dave states that he
has instructions to appear only in First Appeal No. 432 of 1987. He
however, requests for time to take further instructions. As a last
chance, matter is adjourned to 10th September 2008.

(K.S.

JHAVERI, J.)

Divya//

   

Top