Gujarat High Court
Vadher vs State on 17 June, 2008
Bench: Ravi R.Tripathi
SCA/8013/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8013 of 2008 ================================================= VADHER JAGMALBHAI NATHUBHAI & 4 - Petitioner(s) Versus STATE OF GUJARAT & 3 - Respondent(s) ================================================= Appearance : MR PRAKASH K JANI for Petitioner(s) : 1 - 5. Mr.APURVA DAVE, ASST GOVERNMENT PLEADER for Respondent(s) : 1, NOTICE SERVED BY DS for Respondent(s) : 1 - 3. UNSERVED-REFUSED (N) for Respondent(s) : 4, MR MAHENDRA K PATEL for Respondent(s) : 4, ================================================= CORAM : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI Date : 17/06/2008 ORAL ORDER
Mr.Prakash
K. Jani, learned advocate for the petitioners states that in view of
the subsequent petition being Special Civil Application No.8136 of
2008, this petition will not survive.
2. In
view of the above statement this petition is disposed of as not
surviving. Notice is discharged. Interim direction stands vacated.
(RAVI R. TRIPATHI, J.)
karim