Gujarat High Court
Rajendraprasad vs State on 12 May, 2010
Gujarat High Court Case Information System
Print
SCA/4665/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4665 of 1995
=========================================================
RAJENDRAPRASAD
VISHNUPRASAD PANDYA - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
JA ADESHRA for
Petitioner(s) : 1,(MR PRADEEP P BHATT) for Petitioner(s) :
1,
GOVERNMENT PLEADER for Respondent(s) : 1 - 2.
RULE SERVED
for Respondent(s) : 3 - 5.
RULE UNSERVED for Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 12/05/2010
ORAL
ORDER
Counsel
for the respondents states that the petitioner has expired in the
year 2008. In that view of the matter the petition has abated. Rule
is discharged. Liberty to revive in case of difficulty.
(K.S.JHAVERI,J.)
pawan
Top