Gujarat High Court High Court

State vs Dayabhai on 4 October, 2010

Gujarat High Court
State vs Dayabhai on 4 October, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11640/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 11640 of 2010
 

In


 

FIRST
APPEAL No. 1504 of 2001
 

With


 

CIVIL
APPLICATION No. 8267 of 2008
 

In
 


FIRST APPEAL No. 1505
of 2001
 

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


 

STATE
OF GUJARAT & 1 - Petitioner(s)
 

Versus
 

DAYABHAI
SODA KOLI & 1 - Respondent(s)
 


=========================================================
Appearance : 
MR
LR PUJARI, AGP for Petitioner(s) :
1   2.
 

None
for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 04/10/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

It
has been stated by the learned AGP for the applicants that the main
appeal itself has been decided on 30.08.2001.

Under
these circumstances, the present applications would not survive and
hence, shall stand disposed of accordingly.

(JAYANT
PATEL, J.)

(H.B.

ANTANI, J.)

*bjoy

   

Top