Gujarat High Court
C vs State on 31 March, 2010
Gujarat High Court Case Information System
Print
SCA/2246/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2246 of 1998
=========================================================
C
K JOSHI & 4 - Petitioner(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================================
Appearance
:
MR
PC KAVINA for
Petitioner(s) : 1 - 5.
MR JK SHAH, LD.ASST.GOVERNMENT PLEADER for
Respondent(s) : 1 - 2.
MR DIPAK C RAVAL for Respondent(s) : 3 -
6.
DS AFF.NOT FILED (R) for Respondent(s) :
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 31/03/2010
ORAL
ORDER
Mr.P.C.
Kavina, learned Senior Counsel appearing for the petitioners,
submits that by efflux of time the present petition has become
infructuous. Hence, the present petition may be disposed of
accordingly.
In
view of aforesaid, the present petition stands disposed of as having
become infructuous. Rule is discharged with no order as to costs.
Interim relief, if any, stands hereby vacated. Liberty to revive in
case of difficulty.
(K.S.
Jhaveri, J)
Aakar
Top