Gujarat High Court High Court

Ajay vs State on 25 February, 2010

Gujarat High Court
Ajay vs State on 25 February, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/207/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 207 of 2010
 

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


 

AJAY
BABUBHAI PARMAR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PS CHAMPANERI for Petitioner(s) : 1, 
MR RASHESH RINDANI AGP for
Respondent(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 1 - 3. 
MR
RC JANI for Respondent(s) :
4, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 25/02/2010 

 

 
ORAL
ORDER

The
grievance raised by the petitioner does not survive in view of the
subsequent development. Hence, the petition stands disposed of. Rule
is discharged. Interim relief, if any, stands vacated.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top