Gujarat High Court
Parsottambhai vs State on 28 January, 2011
Gujarat High Court Case Information System
Print
SCA/8710/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8710 of 2008
=========================================================
PARSOTTAMBHAI
KESHAJI SAVALIA - Petitioner(s)
Versus
STATE
OF GUJARAT & 8 - Respondent(s)
=========================================================
Appearance
:
MR
CHIRAG B PATEL for
Petitioner(s) : 1,
MR LR PUJARI, AGP for Respondent(s) : 1 -
2.
NOTICE SERVED BY DS for Respondent(s) : 1 - 2.
NOTICE SERVED
for Respondent(s) : 3 - 9.
M/S THAKKAR ASSOC. for Respondent(s) :
3 - 9.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 28/01/2011
ORAL
ORDER
It
is submitted by learned advocate Mr.Chirag B.Patel for the petitioner
that as the elections are already held and therefore he does not
press this petition. In view of the same, the petition stands
disposed of as having become infructuous. Rule is discharged with no
order as to costs.
(
M.D. SHAH, J. )
syed/
Top