Gujarat High Court
Koli vs State on 9 February, 2011
Gujarat High Court Case Information System
Print
SCA/8661/1996 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8661 of 1996
=========================================================
KOLI
AAMU PUNJA - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
NV ANJARIA for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1 - 5.
None
for Respondent(s) : 6,
MR AVINASH K MANKAD for Respondent(s) :
6.2.1, 6.2.2,6.2.3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 09/02/2011
ORAL
ORDER
Mr
NV Anjaria learned advocate for the petitioner and Mr AK Mankad are
present. Mr. Anjaria learned advocate has contended that the
petitioner has taken away the papers from him on 11.4.2009 and the
petitioner is not present before this Court. It appears that the
petitioner has no interest in the result of this petition. Hence,
this petition is disposed of for want of prosecution. Rule is
discharged. Interim relief stands vacated.
(Z.K.
SAIYED, J)
mandora/
Top