Gujarat High Court
State vs R on 30 July, 2010
Gujarat High Court Case Information System
Print
LPA/1281/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1281 of 2010
In
SPECIAL
CIVIL APPLICATION No. 4997 of 1991
With
CIVIL
APPLICATION No. 6048 of 2010
In
LETTERS
PATENT APPEAL No. 1281 of 2010
=================================================
STATE
OF GUJARAT & 1 - Appellants
Versus
R.
A. MEHTA & 7 - Respondents
=================================================
Appearance :
MS. MOXA
THAKKAR, LD. AGP for Appellants : 1 - 2.
None
for Respondents : 1 -
8.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 30/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Learned
AGP Ms. Thakkar submits that the Government intends to file Misc.
Civil Application for review of learned Single Judge’s order, and
prays for permission to withdraw the appeal. Order accordingly.
In
view of dismissal of appeal, civil application will not survive, and
it stands rejected.
[
BHAGWATI PRASAD, J ]
[
S.R. BRAHMBHATT, J ]
/vgn
Top