Gujarat High Court High Court

Suhasiniben vs State on 22 March, 2010

Gujarat High Court
Suhasiniben vs State on 22 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8055/1993	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8055 of 1993
 

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


 

SUHASINIBEN
PREMANAND PANDYA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
RK MISHRA for
Petitioner(s) : 1, 
MR JK SHAH AGP for Respondent(s) : 1 - 3. 
RULE
SERVED for Respondent(s) : 4, 
MR NK MAJMUDAR for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
    Date : 22/03/2010 

 

 
ORAL
ORDER

The
learned counsel for the petitioner states that the petitioner has
retired and that he is getting all the benefits. In view of the
statement made by the learned counsel for the petitioner, the
petition stands disposed of as having become infructuous. Rule is
discharged. Interim relief, if any, stands vacated. Liberty to revive
this petition in case of difficulty

[K.S.

JHAVERI, J.]

/phalguni/

   

Top