Gujarat High Court
Vijaysing vs State on 30 August, 2011
Gujarat High Court Case Information System
Print
SCA/8787/1994 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8787 of 1994
=========================================================
VIJAYSING
K WAGHELA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
UI VYAS for
Petitioner(s) : 1,
MR JK SHAH AGP for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 26/03/2010
ORAL
ORDER
Mr.
U.I. Vyas, learned counsel for the petitioner, states that the
petitioner herein has expired. In support of the same, he has
submitted a copy of the Certificate of Death of the petitioner, which
is taken on record. In view of the above, the petition has abated. It
stands disposed of accordingly. Rule is discharged. Interim relief,
if any, stands vacated.
[K.S.JHAVERI,
J.]
Pravin/*
Top