Gujarat High Court
Ghanshyambhai vs State on 15 October, 2010
Gujarat High Court Case Information System
Print
SCA/12752/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12752 of 2010
=========================================================
GHANSHYAMBHAI
JASABHAI AANKOLIA - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
PP MAJMUDAR for
Petitioner(s) : 1,MR SHAKTI S JADEJA for Petitioner(s) :
1,
GOVERNMENT PLEADER for Respondent(s) : 1,
NOTICE SERVED BY
DS for Respondent(s) : 1 - 5.
MR HS MUNSHAW for Respondent(s) : 2
- 3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 15/10/2010
ORAL
ORDER
In
view of subsequent development in the matter, the reliefs prayed for
in the present petition are not required to be granted.
Hence,
present petition stands disposed of. It is, however, clarified that
this Court has not expressed any opinion on the merits of the case.
Notice is discharged with no order as to costs.
(K.S.
Jhaveri, J)
Aakar
Top