Gujarat High Court High Court

Shree vs State on 8 July, 2008

Gujarat High Court
Shree vs State on 8 July, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2407/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2407 of 2008
 

 
 


 

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

 

SHREE
SHANKARACHARYA ABHINAV - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SP MAJMUDAR for
Petitioner(s) : 1, 
MR KL PANDYA AGP for Respondent(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) : 1 - 2. 
MR VIVEK N MAPARA for
Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 08/07/2008 

 

 
 
ORAL
ORDER

Mr.SP
Majmudar, learned advocate appearing on behalf of the petitioner has
submitted that the present petition is filed against the interim
order passed and thereafter, the trial court has passed final and
therefore, the present petition has become infructuous.

In
view of the above, the present petition stands dismissed as having
become infructuous.

[M.R.

SHAH, J.]

rafik

   

Top