Gujarat High Court
Dineshchandra vs State on 12 April, 2010
Gujarat High Court Case Information System
Print
SCA/10661/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10661 of 1998
=========================================================
DINESHCHANDRA
KANTILAL BHARATIA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
MEHUL H RATHOD for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 2.
MR
HARIN P RAVAL for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 12/04/2010
ORAL
ORDER
1. The
petitioner has prayed to direct to initiate appropriate action
against APMC for disobedience of the order passed by the respondent
No. 1.
2. By
efflux of time this petition has become infructous. This petition
stands disposed of accordingly. Liberty to revive in case of
difficulty.
(K.S.
Jhaveri,J.)
mary//
Top