Gujarat High Court
State vs Panchal on 4 August, 2010
Gujarat High Court Case Information System
Print
CA/6003/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 6003 of 2009
In
SECOND
APPEAL No. 93 of 1988
=========================================================
STATE
OF GUJARAT - Petitioner(s)
Versus
PANCHAL
SAMUBEN WD/O BHIKHABHAI - Respondent(s)
=========================================================
Appearance
:
MS
VS BHATT, ASST. GOVERNMENT PLEADER
for
Petitioner(s) : 1,
MR RAJESH B SONI for
respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 04/08/2010
ORAL
ORDER
Heard
Ms. V.S. Bhatt, learned Assistant Government Pleader and learned
advocate Mr. Rajesh B Soni.
It
is stated at the bar that Second Appeal No. 93 of 1988 has been
disposed of on 15.07.2009.
Considering
the above fact, this Civil Application would not survive and the
application stands disposed of accordingly. Notice is discharged.
mathew [H.B.
ANTANI, J.]
Top