Gujarat High Court High Court

Pravin vs State on 23 August, 2010

Gujarat High Court
Pravin vs State on 23 August, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/4162/1989	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4162 of 1989
 

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

 

PRAVIN
OIL MILLS - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

==============================================================
Appearance
: 
MR
JD AJMERA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1 -
3. 
=====================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

		Date
: 05/09/2005 

 

 
ORAL
ORDER

1. The
petitioner by way of this petition has prayed to quash and set aside
the order passed by respondent no. 3 at annexure-D to the petition
and to grant the licence to the petitioner.

2. Having
perused the materials produced on record, it transpires that by
efflux of time the issue involved in this petition has become
academic. Hence, no further fruitful purpose would be served by
entertaining the petition at this stage. The petition stands disposed
of. Rule is discharged with no order as to costs. Interim relief if
any, stands vacated.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top