Gujarat High Court
H vs State on 23 June, 2010
Gujarat High Court Case Information System
Print
SCA/2736/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2736 of 2000
=========================================================
H
M SHAH - Petitioner(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
NIRZAR S DESAI for
Petitioner(s) : 1,
MR JK SHAH, LD.ASST.GOVERNMENT PLEADER for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/06/2010
ORAL
ORDER
Mr.Nikhil
Kariel, learned
advocate appearing on behalf of Mr.N.S. Desai for the
petitioner,
has submitted that by efflux of time the present petition has become
infructuous. Hence, the same may be disposed of accordingly.
In
view of above, the present petition stands disposed of as having
become infructuous. Rule is discharged with no order as to costs.
Interim relief, if any, stands hereby vacated. Liberty to revive in
case of difficulty.
(K.S.
Jhaveri, J)
Aakar
Top