Gujarat High Court High Court

Baldevbhai vs State on 13 May, 2010

Gujarat High Court
Baldevbhai vs State on 13 May, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5713/1999	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5713 of 1999
 

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


 

BALDEVBHAI
PUNJABHAI PARMAR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance : 
HL
PATEL ADVOCATES for Petitioner(s) : 1, 
MR NIKUNT RAVAL AGP  for
Respondent(s) : 1, 
RULE UNSERVED for Respondent(s) : 2, 5, 
MR
DIPAK C RAVAL for Respondent(s) : 3 - 4. 
RULE SERVED for
Respondent(s) :
6, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 13/05/2010 

 

 
ORAL
ORDER

By
efflux of time, the petition has become infructuous. Hence, the
petition stands disposed of as having become infructuous. Rule is
discharged. Interim relief, if any, stands vacated. Liberty to revive
in case of any difficulty.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top