Gujarat High Court
State vs Laxmanji on 19 February, 2010
Gujarat High Court Case Information System
Print
CA/1892/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 1892 of 2010
In
FIRST
APPEAL No. 3072 of 2009
=========================================================
STATE
OF GUJARAT - Petitioner(s)
Versus
LAXMANJI
PUNJAJI KHANT & 11 - Respondent(s)
=========================================================
Appearance
:
MR
AL SHARMA AGP for
Petitioner(s) : 1,
None for Respondent(s) : 1, 1.2.1, 1.2.2,1.2.3
- 6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 19/02/2010
ORAL
ORDER
Since
main matter is dismissed on 23.8.2008, therefore, present civil
application has become infructuous. Accordingly, present civil
application is disposed of as having become infructuous.
(H.K.RATHOD,J.)
(vipul)
Top