Gujarat High Court Case Information System
Print
SCA/3546/1991 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3546 of 1991
=========================================================
DAHYABHAI
SAVJIBHAI DESAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
PT JASANI for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 2.
RULE
SERVED BY DS for Respondent(s) : 3 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 15/01/2010
ORAL
ORDER
Even
in the third call learned counsel for the petitioner has chosen not
to remain present. The matter is of the year 1991. The petitioner
has prayed for a direction to the respondents, their agents and
servants, not to enter, search or seize the premises of the
petitioner and the members of the Ravi Disc- Antenna Association
and not to search, video cassette recorders, amplifiers, T.V sets
or any other ancillary or incidental instruments from the
petitioner.
By
efflux of time this petition has become infructous and stands
disposed of accordingly. Rule is discharged with no order as to
costs. Interim relief if any stands vacated.
(K.S.
Jhaveri,J.)
mary//
Top