Gujarat High Court High Court

Suresh vs P.B.Solanki on 14 October, 2010

Gujarat High Court
Suresh vs P.B.Solanki on 14 October, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6612/1993	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6612 of 1993
 

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


 

SURESH
JAGANNATH MEHTA - Petitioner(s)
 

Versus
 

P.B.SOLANKI
& 3 - Respondent(s)
 

=========================================================
 
Appearance : 
UNSERVED-WANT
OF TIM for
Petitioner(s) : 1,PARTY-IN-PERSON for Petitioner(s) : 1, 
NOTICE
SERVED for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 14/10/2010 

 

 
 
ORAL
ORDER

Having
perused the materials produced on record, it transpires that the term
which has been restricted is over. In that view of the matter, the
petition has become academic. Hence, the petition stands disposed of
as having become academic. Rule is discharged with no order as to
costs. Interim relief if any, stands vacated.

(K.S.JHAVERI,
J.)

niru*

   

Top