Gujarat High Court
Rajnikant vs State on 14 October, 2008
Gujarat High Court Case Information System
Print
SCA/2261/1991 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2261 of 1991
=========================================================
RAJNIKANT
NANALAL JOSHI & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT, & 1 - Respondent(s)
=========================================================
Appearance
:
NOTICE
UNSERVED for
Petitioner(s) : 1 - 2.
MR JASWANT SHAH AGP for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/10/2008
ORAL ORDER
The
petitioners could not be served at the address given in the present
petition. Nor anyone appears on behalf of the petitioners which
shows that the petitioner are not interested in prosecuting the
matter further.
In
view of the above, the petition stands disposed of. Rule is
discharged. Interim relief, if any, granted earlier, shall stand
vacated.
(K.S.JHAVERI,
J.)
Amit/-
Top