Gujarat High Court High Court

Khumanbhai vs State on 12 October, 2010

Gujarat High Court
Khumanbhai vs State on 12 October, 2010
Author: R.S.Garg,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/8515/1995	 1/ 1	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8515 of 1995
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE R.S.GARG
 
 
 
=========================================================

 

KHUMANBHAI
DALSUKHBAI BARIA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
None
 for Petitioner(s) : 1, 
MR
MR MENGDEY, ASSTT.GOVERNMENT
PLEADER for
Respondent(s) : 1, 
None
for Respondent(s)
: 2 

 

....	-
4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.S.GARG
		
	

 

 
 


 

Date
: 07/05/2007 

 

 
ORAL
JUDGMENT

None
for the petitioner; none for the respondent no.2; Shri M.R. Mengdey,
learned AGP for the State. The petition is dismissed for want of
prosecution. Rule is discharged. No costs. Interim relief, if any, is
vacated.

[R.S.

GARG, J.]

pirzada/-

   

Top