Gujarat High Court High Court

State vs Kantilal on 17 March, 2011

Gujarat High Court
State vs Kantilal on 17 March, 2011
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/738/1997	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 738 of 1997
 

In


 

SPECIAL
CIVIL APPLICATION No. 3112 of 1983
 

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


 

STATE
OF GUJARAT & 2 - Appellant(s)
 

Versus
 

KANTILAL
KUBERDAS CHAUHAN - Respondent(s)
 

=========================================
 
Appearance : 
MS
MINI NAIR, AGP for Appellant(s) : 1 - 3. 
RULE SERVED for
Respondent(s) : 1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

Date
: 17/03/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Placing
on record a copy of letter dated 07.06.2004 of the respondent, it was
submitted by learned AGP, Ms. Mini Nair, appearing for the appellant
that, the appeal is not required to be pressed and decided on merits
as the respondent does not propose to enforce order dated 16.01.1996
which is impugned in the appeal. Even otherwise, no one appears for
the respondent, though served. Under the circumstances, the statement
of learned AGP is accepted and the appeal is disposed with the
observation that the petition is not heard on merits on account of
the respondent’s letter clearly stating that he does not claim any
benefit of the impugned order. Appeal stands disposed accordingly
with no order as to costs.

      [D.H.WAGHELA, J.]            [K. A. PUJ, J.]
 

JYOTI

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top