Gujarat High Court High Court

Rajendraprasad vs State on 12 May, 2010

Gujarat High Court
Rajendraprasad vs State on 12 May, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4665/1995	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4665 of 1995
 

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

 

RAJENDRAPRASAD
VISHNUPRASAD PANDYA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JA ADESHRA for
Petitioner(s) : 1,(MR PRADEEP P BHATT) for Petitioner(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 1 - 2. 
RULE SERVED
for Respondent(s) : 3 - 5. 
RULE UNSERVED for Respondent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 12/05/2010 

 

 
 
ORAL
ORDER

Counsel
for the respondents states that the petitioner has expired in the
year 2008. In that view of the matter the petition has abated. Rule
is discharged. Liberty to revive in case of difficulty.

(K.S.JHAVERI,J.)

pawan

   

Top