Gujarat High Court High Court

H vs State on 23 June, 2010

Gujarat High Court
H vs State on 23 June, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2736/2000	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2736 of 2000
 

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

 

H
M SHAH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIRZAR S DESAI for
Petitioner(s) : 1, 
MR JK SHAH, LD.ASST.GOVERNMENT PLEADER for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 23/06/2010
 

ORAL
ORDER

Mr.Nikhil
Kariel, learned
advocate appearing on behalf of Mr.N.S. Desai for the
petitioner,
has submitted that by efflux of time the present petition has become
infructuous. Hence, the same may be disposed of accordingly.

In
view of above, the present petition stands disposed of as having
become infructuous. Rule is discharged with no order as to costs.
Interim relief, if any, stands hereby vacated. Liberty to revive in
case of difficulty.

(K.S.

Jhaveri, J)

Aakar

   

Top