Gujarat High Court High Court

Manoharsinh vs State on 11 March, 2010

Gujarat High Court
Manoharsinh vs State on 11 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2866/1994	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2866 of 1994
 

With


 

SPECIAL
CIVIL APPLICATION No. 6799 of 1993
 

With


 

SPECIAL
CIVIL APPLICATION No. 12558 of 1993
 

With


 

SPECIAL
CIVIL APPLICATION No. 12555 of 1993
 

With


 

SPECIAL
CIVIL APPLICATION No. 4253 of 1993
 

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

MANOHARSINH
J RAIJADA & 3 – Petitioner(s)

Versus

STATE
OF GUJARAT & 2 – Respondent(s)

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

Appearance : [SCA NOS.2866/1994,
6799/1993, 12258/1993 & 12555/1993].
MR
YOGESH S LAKHANI for Petitioner(s) : 1,
DELETED for Petitioner(s) : 2 – 4.
MR JK
SHAH AGP for Respondent(s) : 1 3.

Appearance
: [SCA NO. 4253 of 1993].
MR
YOGESH S LAKHANI for Petitioner(s) : 1,
DELETED for Petitioner(s) : 2 – 4.
MS
KRINA CALLA AGP for Respondent(s) : 1

3.
=========================================================

CORAM
:

HONOURABLE
MR.JUSTICE KS JHAVERI

Date : 11/03/2010

ORAL
COMMON ORDER

The
learned counsel for the petitioner states that by efflux of time the
cause of action does not survive. Hence, in view of the statement
made by the learned counsel for the petitioner, the petitions stand
disposed of as having become infructuous. Rule is discharged. Interim
relief, if any, stands vacated. Liberty to revive these petitions, in
case of difficulty.

[K.S.

JHAVERI, J.]

/phalguni/s

   

Top