Gujarat High Court
Arjunbhai vs State on 30 April, 2010
Gujarat High Court Case Information System
Print
SCA/6090/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6090 of 1998
=========================================================
ARJUNBHAI
J CHAUHAN - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
GM JOSHI for
Petitioner(s) : 1,
MS KRINA CALLA, LD.ASST.GOVERNMENT PLEADER for
Respondent(s) : 1,
MR LR PUJARI for Respondent(s) : 2,
MR
PREMAL R JOSHI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 30/04/2010
ORAL
ORDER
Mr.G.M.
Joshi, learned
advocate for the petitioner,
has submitted that the present petitioner
has expired and therefore, the petition may be disposed of.
In
view of death of present petitioner,
the petition abates and the same stands disposed of accordingly. Rule
is discharged with no order as to costs. Interim relief, if any,
stands hereby vacated.
(K.S.
Jhaveri, J)
Aakar
Top