Gujarat High Court High Court

Amreli vs State on 27 September, 2010

Gujarat High Court
Amreli vs State on 27 September, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2382/1995	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2382 of 1995
 

With


 

SPECIAL
CIVIL APPLICATION No. 7127 of 1994
 

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


 

AMRELI
JILLA MADHYASTHA SAHA- KARI BANK LTD - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
Appearance : 
MR
HARIN P RAVAL for
Petitioner(s) : 1, 
RULE NOT RECD BACK for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 27/09/2010 

 

 
 
ORAL
ORDER

By
afflux of time the petitions have become infructuous. Petitions stand
disposed of accordingly. Rule is discharged. Interim-relief, if
any, stands vacated.

(K
S JHAVERI, J.)

   

Top