Gujarat High Court
Cr vs State on 14 October, 2008
Gujarat High Court Case Information System
Print
SCA/2925/1991 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2925 of 1991
=========================================================
CR
VALA - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
NOTICE
NOT RECD BACK for
Petitioner(s) : 1,(MR PB MAJMUDAR) for Petitioner(s) : 1,
MR
SHIVANG SHUKLA AGP for Respondent(s) : 1,
MR DG SHUKLA for
Respondent(s) : 2,
NOTICE NOT RECD BACK for Respondent(s) : 3,
M/S
PURNANAND & CO for Respondent(s) : 3,
RULE SERVED BY DS for
Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/10/2008
ORAL ORDER
The
petitioner could not be served at the address given in the present
petition. Nor anyone appears on behalf of the petitioner which shows
that the petitioner is not interested in prosecuting the matter
further.
In
view of the above, the petition stands disposed of. Rule is
discharged. Interim relief, if any, granted earlier, shall stand
vacated.
(K.S.JHAVERI,
J.)
Amit/-
Top