Gujarat High Court High Court

K vs State on 15 March, 2010

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

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9964/1994	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9964 of 1994
 

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

 

K
A DESDAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MR ANAND for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.S.JHAVERI
		
	

 

 
 


 

Date
: 15/03/2010
 

ORAL
ORDER

Mr.M.R.

Anand, learned
advocate for the petitioner,
submits that the present petition pertains to transfer of the
petitioner
and by efflux of time, the same has become infructuous and
therefore, the same may be disposed of.

In
view of aforesaid, 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.

(K.S.

Jhaveri, J)

Aakar

   

Top