Gujarat High Court
R vs State on 2 March, 2010
Gujarat High Court Case Information System
Print
SCA/8832/1992 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8832 of 1992
=========================================================
R
L PANDYA & 12 - Petitioner(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
GIRISH PATEL for
Petitioner(s) : 1 - 13.
MR JASWANT K SHAH AGP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 02/03/2010
ORAL
ORDER
Learned
advocate for the petitioner does not press the present petition.
Hence, petition stands disposed of as not pressed. Rule is discharged
with no order as to costs. Interim relief, if any, stands vacated.
(K.S.JHAVERI,
J.)
niru*
Top