Gujarat High Court Case Information System
Print
SCA/2866/1994 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2866 of 1994
With
SPECIAL
CIVIL APPLICATION No. 6799 of 1993
With
SPECIAL
CIVIL APPLICATION No. 12558 of 1993
With
SPECIAL
CIVIL APPLICATION No. 12555 of 1993
With
SPECIAL
CIVIL APPLICATION No. 4253 of 1993
=========================================================
MANOHARSINH
J RAIJADA & 3 – Petitioner(s)
Versus
STATE
OF GUJARAT & 2 – Respondent(s)
=========================================================
Appearance : [SCA NOS.2866/1994,
6799/1993, 12258/1993 & 12555/1993].
MR
YOGESH S LAKHANI for Petitioner(s) : 1,
DELETED for Petitioner(s) : 2 – 4.
MR JK
SHAH AGP for Respondent(s) : 1 3.
Appearance
: [SCA NO. 4253 of 1993].
MR
YOGESH S LAKHANI for Petitioner(s) : 1,
DELETED for Petitioner(s) : 2 – 4.
MS
KRINA CALLA AGP for Respondent(s) : 1
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 11/03/2010
ORAL
COMMON ORDER
The
learned counsel for the petitioner states that by efflux of time the
cause of action does not survive. Hence, in view of the statement
made by the learned counsel for the petitioner, the petitions stand
disposed of as having become infructuous. Rule is discharged. Interim
relief, if any, stands vacated. Liberty to revive these petitions, in
case of difficulty.
[K.S.
JHAVERI, J.]
/phalguni/s
Top