Gujarat High Court
Ambrish vs State on 27 April, 2010
Gujarat High Court Case Information System
Print
SCA/6302/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6302 of 1998
=========================================================
AMBRISH
A OZA - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
MAMTA R VYAS for
Petitioner(s) : 1,
MR JASWANT K SHAH AGP for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 27/04/2010
ORAL
ORDER
It
is stated by learned advocate for the petitioner that she has no
instruction from the petitioner. It
appears that petitioner is not co-operating with her and also not
interested in proceeding with the matter Hence, this petition stands
disposed of. Rule is discharged with no order as to costs. Interim
relief, if any, stands vacated. Liberty to revive in case of
difficulty.
(K.S.JHAVERI,
J.)
niru*
Top