Gujarat High Court
Aminaben vs State on 19 March, 2010
Gujarat High Court Case Information System
Print
SCA/3757/1991 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3757 of 1991
=========================================================
AMINABEN
RASULBHAI SHAIKH W/O.THE DECEASED AGED 70 YRS. - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance :
MR
JD AJMERA for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3
MR JK SHAH AGP for
Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 19/03/2010
ORAL
ORDER
By
efflux of time, the petition has become infructuous since the pension
amount might already have been paid. Hence, the petition stands
disposed of. Rule is discharged. However, liberty to revive if the
same is not paid.
[K.S.JHAVERI,
J.]
Pravin/*
Top