Gujarat High Court
Tadvi vs State on 30 July, 2008
Gujarat High Court Case Information System
Print
LPA/81619/1996 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 816 of 1996
With
CIVIL
APPLICATION No. 6375 of 1996
In
LETTERS PATENT APPEAL No. 816 of 1996
=========================================================
TADVI
JAYANTILAL BHAGVANBHAI & 18 - Appellant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
NOTICE
SERVED for
Appellant(s) : 1,4 - 5, 7, 10, 15, 17,SERVED BY AFFIX.(N) for
Appellant(s) : 2,MR VD PARGHI for Appellant(s) : 3, 6, 11,13 - 14,
16,18 - 19.MR BK OZA for Appellant(s) : 8 - 9,12 - 13, 16,
Mr.
Hasurkar, AGP, for Respondent(s) : 1,
MR PRAKASH K JANI for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 30/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
The
petition having been disposed of on 12.10.2001, this appeal being an
appeal against interlocutory order does not survive. Hence the appeal
is disposed of.
Since
the main appeal is disposed of, no orders are passed on the Civil
Application. It stands disposed of accordingly. Rule is discharged.
(BHAGWATI PRASAD, J) (S.R. BRAHMBHATT, J)
(pkn)
Top