Gujarat High Court
Through vs State on 12 April, 2010
Gujarat High Court Case Information System
Print
SCA/9471/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No.9471 of 2000
===================================================
JAYSHREE
INSULATORS
THROUGH
MANAGER & 5-Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
===================================================
Appearance
:
MR BS PATEL for Petitioner(s) : 1 -
6.MRS RANJAN B PATEL for Petitioner(s) : 1,
MS MAITHILI MEHTA, AGP
for Respondent(s) : 1,
NOTICE NOT RECD BACK for Respondent(s) :
2,
(MR MUKESH R SHAH) for Respondent(s) : 2,
MR DEVANG
LATHIGARA for Respondent(s) :
3,
===================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 12/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
Learned
advocate for the petitioners states, under instructions, that by
efflux of time the petition has been rendered infructuous.
Accordingly,
the petition is rejected as having become infructuous. Rule
discharged.
Sd/-
[D. A.
MEHTA, J]
Sd/-
[
H.N.DEVANI, J]
***
Bhavesh*
Top