Gujarat High Court
Udesinh vs State on 25 June, 2010
Gujarat High Court Case Information System
Print
CA/7763/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 7763 of 2009
In
CIVIL
APPLICATION (STAMP NUMBER) No. 13709 of 2008
In
SPECIAL CIVIL APPLICATION No. 9125 of 2006
=========================================================
UDESINH
NANABHAI PAGI-DECEASED THROUGH LEGAL HEIRS AND - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
HR PRAJAPATI for
Petitioner(s) : 1,
MR RASHESH RINDANI, Assistant Government
Pleader for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 25/06/2010
ORAL
ORDER
Mr. H. R. Prajapati,
learned advocate appearing for the applicant states that since the
main matter has already been disposed of this Civil Application has
become infructuous.
In this view of the
matter, this Civil Application is accordingly disposed of as having
become infructuous.
(K. A. PUJ, J.)
kks
Top