Gujarat High Court
Bindesh vs State on 23 March, 2010
Gujarat High Court Case Information System
Print
SCA/1164/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1164 of 1995
=========================================================
BINDESH
K SHUKLA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
RK MISHRA for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1 -
2.
RULE SERVED for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/03/2010
ORAL
ORDER
By way of this petition the
petitioner has prayed to quash and set aside the order dated
1.2.1995 and order dated 16.2.1995 passed by the Respondents.
By efflux of time, this
petition has become infructuous. The petition is disposed of
accordingly. Rule is discharged with no order as to costs. Interim
relief if any, granted earlier, stands vacated.
(K.S.Jhaveri,J.)
*Himansu
Top