Gujarat High Court High Court

Dahyabhai vs State on 21 October, 2011

Gujarat High Court
Dahyabhai vs State on 21 October, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3546/1991	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3546 of 1991
 

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

 

DAHYABHAI
SAVJIBHAI DESAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PT JASANI for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 - 2. 
RULE
SERVED BY DS for Respondent(s) : 3 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 15/01/2010 

 

 
ORAL
ORDER

Even
in the third call learned counsel for the petitioner has chosen not
to remain present. The matter is of the year 1991. The petitioner
has prayed for a direction to the respondents, their agents and
servants, not to enter, search or seize the premises of the
petitioner and the members of the Ravi Disc- Antenna Association
and not to search, video cassette recorders, amplifiers, T.V sets
or any other ancillary or incidental instruments from the
petitioner.

By
efflux of time this petition has become infructous and stands
disposed of accordingly. Rule is discharged with no order as to
costs. Interim relief if any stands vacated.

(K.S.

Jhaveri,J.)

mary//

   

Top