Gujarat High Court High Court

State vs Saiyed on 24 June, 2010

Gujarat High Court
State vs Saiyed on 24 June, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11361/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 11361 of 2009
 

In


 

SECOND
APPEAL No. 127 of 2008
 

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

 

STATE
OF GUJARAT & 2 - Petitioner(s)
 

Versus
 

SAIYED
PIRMIYA GULAM RASULMIYA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RASHESH RINDANI, Assistant Government Pleader for Petitioner(s) : 1 -
3. 
MR SHAKEEL A QURESHI for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 24/06/2010  
 
ORAL ORDER

The
State Government has filed this Civil Application for amendment in
Second Appeal No.127 of 2008. The said Second Appeal is already
disposed of by this Court by order dated 17.12.2009, hence this Civil
Application has become infructuous. It is accordingly disposed of as
having become infructuous.

(K. A. PUJ, J.)

kks

   

Top