Gujarat High Court High Court

Hanif vs State on 15 March, 2010

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

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10474/1994	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10474 of 1994
 

 


 

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

 

HANIF
ABDUL SIPAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJ SHASTRI for
Petitioner(s) : 1, 
MR JK SHAH, LD.ASST.GOVERNMENT PLEADER for
Respondent(s) : 1, 
MS SEJAL K MANDAVIA for Respondent(s) : 2, 
RULE
SERVED for Respondent(s) : 3 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.S.JHAVERI
		
	

 

 
 


 

Date
: 15/03/2010
 

ORAL
ORDER

Mr.J.K.

Shah, learned Assistant Government Pleader, has
submitted that vide order dated 25th August 1994 passed
by this Court (Court : J.N. Bhatt, J), this matter was admitted and
ordered to be heard along with Special
Civil Application No.7947 of 1993 and other allied matters.
However, since Special Civil
Application No.7947 of 1993 has already been disposed of by
this Court vide order dated 05th March 2010, the present
petition does not survive and therefore, the same is also required
to be disposed of accordingly.

In
view of aforesaid, the present petition stands disposed of. The
parties to abide by the order dated 05th March 2010
passed in Special Civil Application
No.7947 of 1993. Rule is discharged with no order as to costs.
Interim relief, if any, stands hereby vacated.

(K.S.

Jhaveri, J)

Aakar

   

Top