Gujarat High Court
Guj vs State on 18 August, 2010
Gujarat High Court Case Information System
Print
SCA/8661/1991 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8661 of 1991
==============================================================
GUJ
STATE KHADI & GRAMODYOG BOARD & 2 - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
==============================================================
Appearance
:
NOTICE
SERVED for
Petitioner(s) : 1 - 3.MR PREMAL R JOSHI for Petitioner(s) : 1,(MR
AKIL KURESHI) for Petitioner(s) : 2 - 3.
NOTICE SERVED for
Respondent(s) : 1 -
3.
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 25/10/2005
ORAL
ORDER
Mr.
P.R. Joshi learned advocate for the petitioner states that he is not
pressing this petition in view of some subsequent development.
In
view of the above, the petition stands disposed of as not pressed.
Rule is discharged with no order as to costs. Interim relief stands
vacated.
(K.
S. JHAVERI, J.)
pravin/
*
Top