Gujarat High Court High Court

Rs vs Markand on 26 August, 2011

Gujarat High Court
Rs vs Markand on 26 August, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CAA/166/1995	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION (SCA & SA BR.) No. 166 of 1995
 

In


 

SPECIAL
CIVIL APPLICATION No. 12511 of 1994
 

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


 

RS
SHAH - Applicant(s)
 

Versus
 

MARKAND
BHATT & 6 & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
KIRIT I PATEL for
Applicant(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 4, 
MR
BP TANNA for Respondent(s) : 2, 
(MR PB MAJMUDAR) for Respondent(s)
: 3, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 02/12/2010 

 

 
 
ORAL
ORDER

As
it is reported that the main Special Civil Application is already
disposed of, the present application has become infructuous.
Accordingly, the present application is dismissed as having become
infructuous.

(M.R.

SHAH, J.)

siji

   

Top