Gujarat High Court High Court

Dineshbhai vs State on 16 March, 2010

Gujarat High Court
Dineshbhai vs State on 16 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10045/1994	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10045 of 1994
 

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


 

DINESHBHAI
KANJIBHAI MAKWANA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
RC PATHAK for
Petitioner(s) : 1, 
MR JK SHAH AGP for Respondent(s) : 1 -
2. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 16/03/2010 

 

ORAL
ORDER

1. Learned
counsel for the petitioner has placed on record a copy of the
communication dated 17.05.1998 issued by the respondent-authority.

2. In
view of the said communication, this petition shall not survive.
Apart from that this matter was ordered to be heard with S.C.A.
No.2566/1994. The said petition came to be disposed of vide judgment
and order dated 19.10.2004 passed in S.C.A. No.6658/1997 and allied
matters. Hence, this petition will be governed by the said judgment
and order dated 19.10.2004.

3. Consequently,
the petition stands disposed of as having become infructuous. Rule is
discharged. Interim relief, if any, stands vacated.

[K.S.JHAVERI,
J.]

Pravin/*

   

Top