Gujarat High Court
Bipinkumar vs State on 5 April, 2010
Gujarat High Court Case Information System
Print
SCA/7633/1994 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7633 of 1994
=========================================================
BIPINKUMAR
D DAVE & 178 - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance :
DELETED
for Petitioner(s) : 1 - 113,116 -
123,125 - 127,129 - 132,134 - 145,147 - 149, 153,155 - 160,162 -
179.- for Petitioner(s) : 0.0.0, 0.0.0, 0.0.0, 0.0.0, 0.0.0, 0.0.0,
0.0.0, 0.0.0, 0.0.0, 0.0.0,0.0.0
MRS KRINA CALLA AGP for
Respondent(s) : 1,3 - 4.
MR YV SHAH for Respondent(s) : 2,5 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 05/04/2010
ORAL
ORDER
By
efflux of time, the petition has become infructuous. Hence, the
petition stands disposed of as having become infrucutous. Rule is
discharged. Interim relief, if any, stands vacated. Liberty to revive
this petition, in case of difficulty.
[K.S.
JHAVERI, J.]
/phalguni/
Top