Gujarat High Court
Sonalben vs State on 21 April, 2010
Gujarat High Court Case Information System
Print
SCA/9829/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9829 of 1998
with
SPECIAL
CIVIL APPLICATION No. 9830 of 1998
=========================================================
SONALBEN
PARSOTTAMBHAI PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
RK MISHRA for
Petitioner(s) : 1,
MR JK SHAH, LD.ASST.GOVERNMENT PLEADER for
Respondent(s) : 1 - 2.
RULE SERVED for Respondent(s) : 3,
NOTICE
SERVED BY DS for Respondent(s) : 4,
MR HS MUNSHAW for
Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 21/04/2010
COMMON
ORAL ORDER
By
efflux of time, both these petitions have become infructuous. Hence,
the same stand disposed of as having become infructuous. Rule
is discharged with no order as to costs in each petition. Interim
relief, if any, stands hereby vacated. Liberty to revive in case of
difficulty.
(K.S.
Jhaveri, J)
Aakar
Top