Gujarat High Court
Bindesh vs State on 23 March, 2010
Gujarat High Court Case Information System Print SCA/1164/1995 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 1164 of 1995 ========================================================= BINDESH K SHUKLA - Petitioner(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ========================================================= Appearance : MR RK MISHRA for Petitioner(s) : 1, GOVERNMENT PLEADER for Respondent(s) : 1 - 2. RULE SERVED for Respondent(s) : 3, ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 23/03/2010 ORAL ORDER
By way of this petition the
petitioner has prayed to quash and set aside the order dated
1.2.1995 and order dated 16.2.1995 passed by the Respondents.
By efflux of time, this
petition has become infructuous. The petition is disposed of
accordingly. Rule is discharged with no order as to costs. Interim
relief if any, granted earlier, stands vacated.
(K.S.Jhaveri,J.)
*Himansu
Top