Gujarat High Court
Jamnagar vs State on 19 March, 2010
Gujarat High Court Case Information System
Print
SCA/7741/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7741 of 1995
=========================================================
JAMNAGAR
MAHANAGARPALIKA ANU. JATI & JANJATI KARAMCHARI SANG -
Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
VD PARGHI for
Petitioner(s) : 1,
MR RASHESH RINDANI AGP for Respondent(s) :
1,
RULE SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 19/03/2010
ORAL
ORDER
By
efflux of time the petition has become infructuous. The petition,
therefore, stands disposed of as having become infructuous. Rule is
discharged. Interim relief, if any, stands vacated. Liberty to revive
this petition, in case of difficulty.
[K.S.
JHAVERI, J.]
/phalguni/
Top