Gujarat High Court
State vs Laxmanbhai on 30 July, 2008
Gujarat High Court Case Information System
Print
CA/8589/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 8589 of 2008
With
FIRST
APPEAL NO.2014 OF 1999
WITH
CIVIL
APPLICATION NO.6043 OF 1999
=========================================================
STATE
OF GUJARAT - Petitioner(s)
Versus
LAXMANBHAI
SHANKARBHAI LUHAR & 1 - Respondent(s)
=========================================================
Appearance
:
MS
TRUSHA PATEL, AGP for Petitioner(s) : 1,
None for Respondent(s) :
1, 1.2.1, 1.2.2,1.2.3 - 2, 2.2.1,2.2.2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 30/07/2008
ORAL
ORDER
CIVIL
APPLICATION NO.8589 of 2008:
On
the facts and circumstances of the case, this application is allowed
in terms of para 7(b) and 7(c). Civil Application stands disposed of
accordingly.
FIRST
APPEAL NO.2014 OF 1999 AND CIVIL APPLICATION NO.6043 OF 1999:
Respondent
No.1/1 has expired prior to the date of judgment. Therefore, appeal
qua the said applicant shall stand abated. First Appeal and Civil
Application will be placed for admission on 8/8/2008.
(K.S.JHAVERI,
J.)
(ila)
Top