Gujarat High Court
P vs State on 18 March, 2010
Gujarat High Court Case Information System
Print
SCA/7867/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7867 of 1995
=========================================================
P
M SINGH - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
NOTICE
UNSERVED for
Petitioner(s) : 1,
MR JK SHAH, ASST GOVERNMENT PLEADER for
Respondent(s) : 1,
MR JR NANAVATI for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 18/03/2010
ORAL
ORDER
The
petitioner could not be served at the given address. Matter is of
the year 1995. No fruitful purpose will be served in simply
adjourning the matter. Petition stands disposed of for want of
prosecution. Rule is discharged. Interim relief, if any, stands
vacated.
(K.S.
JHAVERI, J.)
Divya//
Top