Gujarat High Court High Court

Ghanshyambhai vs State on 15 October, 2010

Gujarat High Court
Ghanshyambhai vs State on 15 October, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12752/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12752 of 2010
 

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

 

GHANSHYAMBHAI
JASABHAI AANKOLIA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PP MAJMUDAR for
Petitioner(s) : 1,MR SHAKTI S JADEJA for Petitioner(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
NOTICE SERVED BY
DS for Respondent(s) : 1 - 5. 
MR HS MUNSHAW for Respondent(s) : 2
- 3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 15/10/2010
 

ORAL
ORDER

In
view of subsequent development in the matter, the reliefs prayed for
in the present petition are not required to be granted.

Hence,
present petition stands disposed of. It is, however, clarified that
this Court has not expressed any opinion on the merits of the case.
Notice is discharged with no order as to costs.

(K.S.

Jhaveri, J)

Aakar

   

Top