Gujarat High Court High Court

Baria vs State on 12 April, 2010

Gujarat High Court
Baria vs State on 12 April, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9001/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9001 of 1998
 

With


 

SPECIAL
CIVIL APPLICATION No. 9003 of 1998
 

 
=========================================================


 

BARIA
ABHESINH SONABHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
UM SHASTRI for
Petitioner(s) : 1, 
MR NIKUNT RAVAL AGP for Respondent(s) : 1  
3,  
RULE SERVED for Respondent(s) : 2 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 12/04/2010 

 

ORAL
ORDER

These
matters were admitted on 18.08.1999 along with such other matters
being S.C.A. Nos.8994/1998 & allied matter. The said petition
being S.C.A. No.8994/1998 has already been disposed of. Therefore,
these petitions also stand disposed of in terms of the order passed
in S.C.A. No.8994/1998. Rule is made absolute to the above extent.

[K.S.JHAVERI,
J.]

Pravin/*

   

Top