Gujarat High Court
Rameshbhai vs State on 7 July, 2008
Bench: A.L.Dave And Kumari, Abhilasha Kumari
CA/10080/2006 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR STAY No. 10080 of 2006 In LETTERS PATENT APPEAL No. 1069 of 2006 In SPECIAL CIVIL APPLICATION No. 20301 of 2005 ========================================================= RAMESHBHAI M VAGHELA - Petitioner(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ========================================================= Appearance : MR KAUSHAL D PANDYA for Petitioner(s) : 1, MS TANUJA KACHCHHI, AGP for Respondent(s) : 1 - 2. ========================================================= CORAM : HONOURABLE MR.JUSTICE A.L.DAVE and HON'BLE SMT. JUSTICE ABHILASHA KUMARI Date : 07/07/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
advocate for the applicant does not press this application.
Application stands disposed of as not pressed. Rule is discharged.
(A.L.Dave,
J.)
(Smt.Abhilasha
Kumari, J.)
(sunil)