Gujarat High Court High Court

D vs K on 17 November, 2008

Gujarat High Court
D vs K on 17 November, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/770119/1994	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7701 of 1994
 

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

 

D
S MODI & 1 - Petitioner(s)
 

Versus
 

K
N SHELAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PANKAJ K SONI for
Petitioner(s) : 1,MR.BHARAT PRAJAPATI for Petitioner(s) : 1,NOTICE
UNSERVED for Petitioner(s) : 2, 
GOVERNMENT PLEADER for
Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 17/11/2008 

 

 
 
ORAL
ORDER

This
matter is of the year 1994 wherein disciplinary proceedings were
stayed. By efflux of time, the petition has become infructuous. Mr.
Soni is not present before the court today and therefore this
petition stands disposed of as having become infructuous without
entering into the merits of the case. Rule is discharged. Interim
relief stands vacated.

(K.S.

JHAVERI, J.)

Divya//

   

Top