Gujarat High Court
K vs State on 16 June, 2010
Gujarat High Court Case Information System
Print
SCA/5758/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5758 of 1995
=========================================================
K
K PARMAR - Petitioner(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
YN OZA for Petitioner(s) : 1,
MR JK SHAH AGP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 16/06/2010
ORAL
ORDER
The
learned counsel for the petitioner states that in view of the para
wise remarks of the respondent, the grievance of the petitioner now
does not survive. The said para wise remarks are taken on record.
Thus, in view of the statement made by the petitioner, the petition
stands disposed of as having become infructuous. Rule is
discharged. Interim relief, if any, stands vacated. Liberty to revive
in case of any difficulty.
[K.S.
JHAVERI, J.]
/phalguni/
Top