Gujarat High Court
H vs State on 7 April, 2010
Gujarat High Court Case Information System
Print
SCA/5856/1997 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5856 of 1997
=========================================================
H
H BOSIYA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
PARESH UPADHYAY for
Petitioner(s) : 1,
MR JK SHAH AGP for Respondent(s) : 1 - 2.
MR
MJ PARIKH for Respondent(s) : 3,
MR NIKHILESH J SHAH for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 07/04/2010
ORAL
ORDER
The
learned counsel for the petitioner states that in view of the
subsequent development, he does not press this petition.
Thus,
in view of the statement made by the learned counsel for the
petitioner, the petition stands disposed of as not pressed. Rule is
discharged. Interim relief, if any, stands vacated. Liberty to revive
this petition in case of difficulty.
[K.S.
JHAVERI, J.]
/phalguni/
Top