Gujarat High Court
Yashwantgirji vs State on 4 August, 2008
Gujarat High Court Case Information System
Print
FA/976/1985 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 976 of 1985
=========================================================
YASHWANTGIRJI
B MAHANT - Appellant(s)
Versus
STATE
OF GUJARAT - Defendant(s)
=========================================================
Appearance
:
NOTICE
SERVED for
Appellant(s) : 1,
MS TRUSHA PATEL, AGP for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 04/08/2008
ORAL
ORDER
Learned
advocate, Mr.Ashok Parmar, states that he has instructions to appear
on behalf of legal heirs of the deceased appellant, however, he could
not file his Vakalatnama on account of death of the appellant.
In
the interest of justice, S.O. to 25th August, 2008.
(K.S.Jhaveri,
J.)
*malek
Top