Gujarat High Court High Court

Spl.Laq vs Rameshbhai on 12 August, 2008

Gujarat High Court
Spl.Laq vs Rameshbhai on 12 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/359820/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 3598 of 2008
 

With


 

CIVIL
APPLICATION No. 9418 of 2008
 

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

 

SPL.LAQ
OFFICER & 1 - Appellant(s)
 

Versus
 

RAMESHBHAI
DAHYABHAI - Defendant(s)
 

=========================================================
 
Appearance
: 
MS
TRUSHA PATEL, ASST GOVERNMENT PLEADER for
Appellant(s) : 1 - 2. 
None for Defendant(s) : 1, 1.2.1, 1.2.2,
1.3.1, 1.3.2, 1.3.3,1.3.4
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 12/08/2008 

 

 
 
ORAL
ORDER

In
view of the fact that the cognate matters with cross objections have
been dismissed by the Division Bench of this Court vide order dated
14.08.2006 passed in First Appeal No. 1025 of 2006 with First Appeal
No. 2479 to 2512 of 2006 with Cross Objections No. 51 to 85 of 2006,
this appeal is also required to be dismissed on the same lines.
Accordingly, appeal stands dismissed.

In
view of the fact that the main matter has been dismissed, the civil
application shall not survive and is accordingly disposed of.

(K.S.

JHAVERI, J.)

Divya//

   

Top