Gujarat High Court High Court

Raisinh vs State on 18 June, 2010

Gujarat High Court
Raisinh vs State on 18 June, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/552/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 552 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 6027 of 1996
 

With


 

CIVIL
APPLICATION No. 3122 of 2010
 

In
LETTERS PATENT APPEAL No. 552 of 2010
 

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


 

RAISINH
AJABSINH RANA - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
PY DIVYESHVAR for Appellant(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1 - 3. 
UNSERVED-EXPIRED (N) for Respondent(s) :
4, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

					Date
: 18/06/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

It
is informed by the learned counsel that 4th respondent is
dead. We allow the appellant two weeks’ time to file substitution
application.

Post
the matter on 8th July, 2010.

(S.J.Mukhopadhaya,
C.J.)

(Akil
Kureshi, J.)

*/Mohandas

   

Top