Gujarat High Court
Bipinkumar vs State on 5 April, 2010
Gujarat High Court Case Information System Print SCA/7633/1994 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 7633 of 1994 ========================================================= BIPINKUMAR D DAVE & 178 - Petitioner(s) Versus STATE OF GUJARAT & 5 - Respondent(s) ========================================================= Appearance : DELETED for Petitioner(s) : 1 - 113,116 - 123,125 - 127,129 - 132,134 - 145,147 - 149, 153,155 - 160,162 - 179.- for Petitioner(s) : 0.0.0, 0.0.0, 0.0.0, 0.0.0, 0.0.0, 0.0.0, 0.0.0, 0.0.0, 0.0.0, 0.0.0,0.0.0 MRS KRINA CALLA AGP for Respondent(s) : 1,3 - 4. MR YV SHAH for Respondent(s) : 2,5 - 6. ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 05/04/2010 ORAL ORDER
By
efflux of time, the petition has become infructuous. Hence, the
petition stands disposed of as having become infrucutous. Rule is
discharged. Interim relief, if any, stands vacated. Liberty to revive
this petition, in case of difficulty.
[K.S.
JHAVERI, J.]
/phalguni/
Top