Gujarat High Court
Baldevbhai vs State on 13 May, 2010
Gujarat High Court Case Information System
Print
SCA/5713/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5713 of 1999
=========================================================
BALDEVBHAI
PUNJABHAI PARMAR - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance :
HL
PATEL ADVOCATES for Petitioner(s) : 1,
MR NIKUNT RAVAL AGP for
Respondent(s) : 1,
RULE UNSERVED for Respondent(s) : 2, 5,
MR
DIPAK C RAVAL for Respondent(s) : 3 - 4.
RULE SERVED for
Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 13/05/2010
ORAL
ORDER
By
efflux of time, the petition has become infructuous. Hence, the
petition stands disposed of as having become infructuous. Rule is
discharged. Interim relief, if any, stands vacated. Liberty to revive
in case of any difficulty.
[K.S.
JHAVERI, J.]
/phalguni/
Top