Gujarat High Court High Court

Vyomeshgiri vs State on 26 February, 2010

Gujarat High Court
Vyomeshgiri vs State on 26 February, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7101/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 7101 of 2009
 

In


 

FIRST
APPEAL No. 277 of 2008
 

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

 

VYOMESHGIRI
SURAJGIRI GOSAI (GOSWAMI) - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 12 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHITAL R PATEL for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
MR
YF MEHTA for Respondent(s) : 2 - 5,7 - 13. 
UNSERVED-EXPIRED (N)
for Respondent(s) :
6, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 26/02/2010 

 

 
 
ORAL
ORDER

Rule
remained unserved by respondent No.6 who expired. Let necessary steps
are to be taken by applicant on or before 19th
March 2010. Therefore, matter is adjourned to 19 th
March 2010.

[H.K.

RATHOD, J.]

#Dave

   

Top