Gujarat High Court
Khumanbhai vs State on 12 October, 2010
Gujarat High Court Case Information System
Print
SCA/8515/1995 1/ 1 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8515 of 1995
For
Approval and Signature:
HONOURABLE
MR.JUSTICE R.S.GARG
=========================================================
KHUMANBHAI
DALSUKHBAI BARIA - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
None
for Petitioner(s) : 1,
MR
MR MENGDEY, ASSTT.GOVERNMENT
PLEADER for
Respondent(s) : 1,
None
for Respondent(s)
: 2
.... -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.S.GARG
Date
: 07/05/2007
ORAL
JUDGMENT
None
for the petitioner; none for the respondent no.2; Shri M.R. Mengdey,
learned AGP for the State. The petition is dismissed for want of
prosecution. Rule is discharged. No costs. Interim relief, if any, is
vacated.
[R.S.
GARG, J.]
pirzada/-
Top