Gujarat High Court High Court

Vrajlal vs State on 30 September, 2010

Gujarat High Court
Vrajlal vs State on 30 September, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4405/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4405 of 2002
 

 
 
=========================================================


 

VRAJLAL
MANILAL KARIA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
Appearance : 
MR
TUSHAR MEHTA for
Petitioner(s) : 1, 
MR RA RINDANI AGP for Respondent(s) : 1 - 4. 
MR
MEHUL S SHAH for Respondent(s) : 1, 7, 
DS AFF.NOT FILED (R) for
Respondent(s) : 5 - 6. 
MR SURESH M SHAH for Respondent(s) :
7, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 30/09/2010 

 

ORAL
ORDER

By
efflux of time, the petition has become infructuous. It stands
disposed of accordingly. Rule is discharged. Interim relief, if any,
stands vacated.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top