Gujarat High Court High Court

Rekha vs State on 19 January, 2010

Gujarat High Court
Rekha vs State on 19 January, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/24395/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 24395 of 2006
 

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

 

REKHA
K BHATT & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DIPAK R DAVE for
Petitioner(s) : 1 - 2. 
GOVERNMENT PLEADER for Respondent(s) : 1 -
2. 
NOTICE SERVED BY DS for Respondent(s) : 3, 
MR DC DAVE for
Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 19/01/2010 

 

 
 
ORAL
ORDER

By
efflux of time, this petition has become infructuous. Petition
stands disposed of accordingly. Rule is discharged. Interim relief
if any stands vacated.

(K.S.

JHAVERI, J.)

Divya//

   

Top