Gujarat High Court High Court

Purvi vs State on 7 October, 2010

Gujarat High Court
Purvi vs State on 7 October, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1965/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 1965 of 2003
 

In


 

SPECIAL
CIVIL APPLICATION No. 8462 of 2002
 

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


 

PURVI
HARSHAD KUMAR DAVE - Petitioner
 

Versus
 

STATE
OF GUJARAT & 3 - Respondents
 

======================================
Appearance : 
MR
PRADEEP PATEL for the Petitioner. 
MR NEERAJ SONI, AGP for
Respondent(s) : 1, 
MR AR THACKER for Respondent(s) : 1, 
None
for Respondent(s) : 2 - 3. 
RULE SERVED BY DS for Respondent(s) :
4, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 07/10/2010 

 

 
ORAL
ORDER

As
the main petition is already disposed of, the present application is
dismissed as having become infructuous. Rule is discharged.
Ad-interim relief, if any, stands vacated forthwith. No costs.

[M.R.SHAH,J]

*dipti

   

Top