Gujarat High Court
Mahalaxmi vs State on 12 January, 2010
Gujarat High Court Case Information System
Print
SCA/5905/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5905 of 2001
=========================================================
MAHALAXMI
AUTO SERVICE PETROL DISEL PUMP - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
HR PRAJAPATI for
Petitioner(s) : 1,
MR JK SHAH AGP for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 12/01/2010
ORAL
ORDER
Learned
counsel for the petitioner states that the matter shall not survive
by efflux of time.
In
view of the said statement made by the learned counsel for the
petitioner, the petition stands disposed of as having become
infructuous. Rule is discharged. Interim relief, if any, stands
vacated.
[K.S.JHAVERI,
J.]
Pravin/*
Top