Gujarat High Court
Piyushbhai vs State on 14 October, 2008
Bench: Mr. K.S.Radhakrishnan Kureshi, Akil Kureshi
SCA/110720/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 1107 of 2008 With CIVIL APPLICATION No. 6773 of 2008 In SPECIAL CIVIL APPLICATION No. 1107 of 2008 ========================================= PIYUSHBHAI D ACHARYA & 3 - Petitioner(s) Versus STATE OF GUJARAT & 4 - Respondent(s) ========================================= Appearance : MR DHARMESH V SHAH for Petitioner(s) : 1 - 4. MS REETA CHANDARANA, AGP for Respondent(s) : 1, NOTICE SERVED BY DS for Respondent(s) : 1 - 2. MR CHIRAG B PATEL for Respondent(s) : 3 - 5. ========================================= CORAM : HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN and HONOURABLE MR.JUSTICE AKIL KURESHI Date : 14/10/2008 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
We
find it unnecessary to keep this petition pending since it is stated
by the learned AGP that action has already been taken by the
respondent pursuant to the report. Further it is also stated that
criminal case has also been preferred against the erring officials.
Learned Counsel appearing for the petitioner referred to Annexure-AA
report. Respondents would also take further follow up action on the
basis of the report dated 4.2.2006.
The
petition is disposed of accordingly. Civil application also stands
disposed of accordingly.
(K.S.RADHAKRISHNAN,C.J.)
(AKIL
KURESHI,J.)
(raghu)