Gujarat High Court
Kanubhai vs Director on 16 October, 2008
Gujarat High Court Case Information System
Print
SCA/1077119/1998 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10771 of 1998
For
Approval and Signature:
HONOURABLE
MR.JUSTICE KS JHAVERI
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To be
referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
KANUBHAI
ARJANBHAI SONA - Petitioner(s)
Versus
DIRECTOR
GENERAL OF POLICE & 1 - Respondent(s)
=========================================================
Appearance
:
MR
JM BAROT for
Petitioner(s) : 1,
MR
SP HASURKAR for
Respondent(s) : 1,
MR
JK SHAH AGP for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 16/10/2008
ORAL
JUDGMENT
Pursuant
to the order dated 19.07.2008, the Deputy Administrator Officer, has
placed on record the communication dated 16.10.2008, wherein it is
stated that the petitioner has expired 28.10.2007. In support with
the said communication, death certificate of the petitioner is also
annexed. Hence, the petition stands abated. Rule is discharged.
Interim relief if any, stands vacated.
[K.S.
JHAVERI, J.]
/phalguni/
Top