Gujarat High Court
State vs Kantaben on 17 August, 2010
Gujarat High Court Case Information System
Print
CA/8157/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 8157 of 1998
In
SPECIAL
CIVIL APPLICATION No. 3914 of 1997
==============================================================
STATE
OF GUJARAT - Petitioner(s)
Versus
KANTABEN
BABUBHAI PATEL - Respondent(s)
==============================================================
Appearance
:
MR
VM PANCHOLI A.G.P. for Petitioner(s) : 1,
MR PRAKASH K JANI for
Respondent(s) :
1,
=====================================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 07/09/2005
ORAL
ORDER
1. The
application has been filed praying for vacation of interim relief.
2. After
filing the application the same has not been moved for a period of
eight years. Therefore, at this stage this Court cannot entertain
this application. However, the main matter shall be fixed for
hearing on 5th October, 2005. This application stands
disposed of accordingly.
[K.S.
JHAVERI, J.]
/phalguni/
Top