Gujarat High Court High Court

Koli vs State on 9 February, 2011

Gujarat High Court
Koli vs State on 9 February, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8661/1996	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8661 of 1996
 

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

 

KOLI
AAMU PUNJA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NV ANJARIA for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1 - 5. 
None
for Respondent(s) : 6, 
MR AVINASH K MANKAD for Respondent(s) :
6.2.1, 6.2.2,6.2.3
 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 09/02/2011 

 

 
 
ORAL
ORDER

Mr
NV Anjaria learned advocate for the petitioner and Mr AK Mankad are
present. Mr. Anjaria learned advocate has contended that the
petitioner has taken away the papers from him on 11.4.2009 and the
petitioner is not present before this Court. It appears that the
petitioner has no interest in the result of this petition. Hence,
this petition is disposed of for want of prosecution. Rule is
discharged. Interim relief stands vacated.

(Z.K.

SAIYED, J)

mandora/

   

Top