Gujarat High Court High Court

Pranav vs State on 3 October, 2011

Gujarat High Court
Pranav vs State on 3 October, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3080/2000	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3080 of 2000
 

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

 

PRANAV
PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
TANNA
ASSOCIATES for
Petitioner(s) : 1, 
MS SHRUTI PATHAK AGP for Respondent(s) :
1, 
RULE SERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 03/10/2011 

 

 
 
ORAL
ORDER

1.0 By
way of present petition, the petitioner has challenged the impugner
termination order dated 18.04.2000 passed by the respondent.

2.0 It
is stated by Mr. Tanna, learned Senior Advocate for the petitioner
that by efflux of time, the petition has become academic. Hence, the
petition stands disposed of as having become academic. Rule is
discharged with no order as to costs. Interim relief, if any, stands
vacated.

(K.S.JHAVERI,
J.)

niru*

   

Top