Gujarat High Court
Narendra vs The on 26 April, 2010
Gujarat High Court Case Information System
Print
SCA/8954/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8954 of 1998
=========================================================
NARENDRA
BHOGILAL MOCHI - Petitioner(s)
Versus
THE
DISTRICT & SESSIONS JUDGE & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PRAKASH K JANI for
Petitioner(s) : 1,
LAW OFFICER BRANCH for Respondent(s) : 1 -
2.
MR JB PARDIWALA for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 26/04/2010
ORAL
ORDER
It
is submitted on behalf of the learned advocate
for the petitioner that by efflux
of time the present petition has become infructuous. Hence, the same
may be disposed of accordingly.
In
view of above, the present petition stands disposed of as having
become infructuous. Rule is discharged with no order as to costs.
Interim relief, if any, stands hereby vacated. Liberty to revive in
case of difficulty.
(K.S.
Jhaveri, J)
Aakar
Top