Gujarat High Court High Court

Udesinh vs State on 15 January, 2010

Gujarat High Court
Udesinh vs State on 15 January, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9125/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9125 of 2006
 

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


 

UDESINH
NANABHAI PAGI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
HR PRAJAPATI for
Petitioner(s) : 1, 
MR JK SHAH AGP for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 15/01/2010 

 

 
ORAL
ORDER

Mr.

Shah, learned AGP appearing for the respondents has placed on record
the communication dated 07.11.2008, which states that the petitioner
has expired on 22.09.2007. In support thereof, the death certificate
of the petitioner is attached and the same is taken on record. Thus,
in view of the death of the petitioner, the petition stands abated.
Rule is discharged. Interim relief if any, stands vacated. Liberty to
revive this petition in case of difficulty.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top