Gujarat High Court
Chandrasinh vs State on 13 September, 2010
Gujarat High Court Case Information System
Print
SCA/4123/1997 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4123 of 1997
=========================================================
CHANDRASINH
VASUBHAI VASAVA & 3 - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
NOTICE
UNSERVED for
Petitioner(s) : 1 - 2, 4,SERVED BY AFFIX.(N) for Petitioner(s) :
3,
GOVERNMENT PLEADER for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 13/09/2010
ORAL
ORDER
The
petitioner Nos.1 and 2 are not traceable. Though petitioner No.3 has
been served, none appears on his behalf. Hence, present petition
stands disposed of accordingly. Rule is discharged with no order as
to costs. Interim relief, if any, stands vacated.
(K.S.
Jhaveri, J)
Aakar
Top