Gujarat High Court
Arjunbhai vs State on 30 April, 2010
Gujarat High Court Case Information System Print SCA/6090/1998 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 6090 of 1998 ========================================================= ARJUNBHAI J CHAUHAN - Petitioner(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ========================================================= Appearance : MR GM JOSHI for Petitioner(s) : 1, MS KRINA CALLA, LD.ASST.GOVERNMENT PLEADER for Respondent(s) : 1, MR LR PUJARI for Respondent(s) : 2, MR PREMAL R JOSHI for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 30/04/2010 ORAL ORDER
Mr.G.M.
Joshi, learned
advocate for the petitioner,
has submitted that the present petitioner
has expired and therefore, the petition may be disposed of.
In
view of death of present petitioner,
the petition abates and the same stands disposed of accordingly. Rule
is discharged with no order as to costs. Interim relief, if any,
stands hereby vacated.
(K.S.
Jhaveri, J)
Aakar
Top