Gujarat High Court High Court

Parsottambhai vs State on 28 January, 2011

Gujarat High Court
Parsottambhai vs State on 28 January, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8710/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8710 of 2008
 

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

 

PARSOTTAMBHAI
KESHAJI SAVALIA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 8 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CHIRAG B PATEL for
Petitioner(s) : 1, 
MR LR PUJARI, AGP  for Respondent(s) : 1 -
2. 
NOTICE SERVED BY DS for Respondent(s) : 1 - 2. 
NOTICE SERVED
for Respondent(s) : 3 - 9. 
M/S THAKKAR ASSOC. for Respondent(s) :
3 - 9. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 28/01/2011 

 

 
 
ORAL
ORDER

It
is submitted by learned advocate Mr.Chirag B.Patel for the petitioner
that as the elections are already held and therefore he does not
press this petition. In view of the same, the petition stands
disposed of as having become infructuous. Rule is discharged with no
order as to costs.

(
M.D. SHAH, J. )

syed/

   

Top