Gujarat High Court High Court

Tarlaben vs State on 18 March, 2010

Gujarat High Court
Tarlaben vs State on 18 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4984/1992	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4984 of 1992
 

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


 

TARLABEN
B MANIAR & 18 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
BP TANNA for
Petitioner(s) : 1, 
MS KRINA CALLA AGP for Respondent(s) : 1, 
MR
SUNIL K SHAH for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
      Date : 18/03/2010 

 

 
ORAL
ORDER

By
efflux of time, the petition has become academic. Hence, the petition
stands disposed of accordingly. Rule is discharged. Interim relief,
if any, stands vacated. Liberty to revive this petition in case of
difficulty.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top