Gujarat High Court
G vs State on 11 August, 2010
Gujarat High Court Case Information System
Print
SCA/3938/1993 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3938 of 1993
For
Approval and Signature:
HONOURABLE
MR.JUSTICE JAYANT PATEL
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
G
F SHAH - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
SM MAZGAONKAR for Petitioner(s) : 1,
MR KP
RAVAL, APP for Respondent(s) : 1,
NOTICE SERVED for Respondent(s)
: 2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 12/05/2009
ORAL
JUDGMENT
Mrs.
Nanavati for Mr.Mazgaonkar, learned counsel states that as per their
instruction, the petitioner has expired.
Under
the circumstances, the petition shall stand abated. Hence, disposed
of accordingly. Rule discharged.
(JAYANT PATEL, J.)
*bjoy
Top