Gujarat High Court
State vs Shennazben on 6 December, 2010
Gujarat High Court Case Information System
Print
LPA/199/1997 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 199 of 1997
In
SPECIAL
CIVIL APPLICATION No. 11 of 1993
=========================================================
STATE
OF GUJARAT & 3 - Appellant(s)
Versus
SHENNAZBEN
DILSHAD - Respondent(s)
=========================================================
Appearance
:
MR
NJ SHAH ASSTT GOVERNMENT PLEADER
for
Appellant(s) : 1 4. NOTICE SERVED for Appellant(s) : 1,
MR
PH PATHAK for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 06/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Learned
counsel Mr.Pathak stated, on instructions, that original respondent
has passed away and hence heirs are required to be brought on record.
S.O. to
21.12.2010.
Sd/-
(
D.H.Waghela, J.)
Sd/-
(
J.C.Upadhyaya,J.)
(KMG
Thilake)
Top