Gujarat High Court
State vs Nathubhai on 23 June, 2010
Gujarat High Court Case Information System
Print
CAA/1216/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION (SCA & SA BR.) No. 1216 of 1993
In
SPECIAL
CIVIL APPLICATION No. 8541 of 1992
=========================================================
STATE
OF GUAJRAT & 2 - Petitioner(s)
Versus
NATHUBHAI
SALUJIBHAI KATARA - Respondent(s)
=========================================================
Appearance
:
NOTICE
SERVED for
Petitioner(s) : 1 - 3.
MR SH SANJANWALA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 23/06/2010
ORAL
ORDER
Present
application has been preferred by the applicants – – original
respondents in Civil
Application No. 60 of 1993 in Special
Civil Application No. 8541 of 1992 for interim
relief/direction.
It
is reported that the main Special
Civil Application is already finally decided and disposed of. Hence
present application has become infructuous. Accordingly, present
application is dismissed as having become infructuous.
[M.R.
SHAH, J.]
rafik
Top