Gujarat High Court High Court

M vs State on 29 March, 2010

Gujarat High Court
M vs State on 29 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1835/1994	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1835 of 1994
 

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


 

M
G SAIYED & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT , & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PH PATHAK for
Petitioner(s) : 1 - 2. 
MR RA RINDANI AGP for Respondent(s) :
1, 
RULE SERVED BY DS for Respondent(s) : 2 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 29/03/2010 

 

 
ORAL
ORDER

By
efflux of time, the petition has become infructuous. It stands
disposed of accordingly. Rule is discharged. Interim relief, if any,
stands vacated. It is observed that the petitioner shall be at
liberty to pursue the alternative remedy of filing a Reference.

[K.S.JHAVERI,
J.]

Pravin/*

   

Top