Gujarat High Court
Pravin vs State on 23 August, 2010
Gujarat High Court Case Information System
Print
SCA/4162/1989 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4162 of 1989
==============================================================
PRAVIN
OIL MILLS - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
==============================================================
Appearance
:
MR
JD AJMERA for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1 -
3.
=====================================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 05/09/2005
ORAL
ORDER
1. The
petitioner by way of this petition has prayed to quash and set aside
the order passed by respondent no. 3 at annexure-D to the petition
and to grant the licence to the petitioner.
2. Having
perused the materials produced on record, it transpires that by
efflux of time the issue involved in this petition has become
academic. Hence, no further fruitful purpose would be served by
entertaining the petition at this stage. The petition stands disposed
of. Rule is discharged with no order as to costs. Interim relief if
any, stands vacated.
[K.S.
JHAVERI, J.]
/phalguni/
Top