Gujarat High Court High Court

Vasudev vs State on 15 July, 2010

Gujarat High Court
Vasudev vs State on 15 July, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/363/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 363 of 2003
 

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

 

VASUDEV
UMIYASHANKER BHATT & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
NOTICE
SERVED for
Petitioner(s) : 1 - 2. 
RULE SERVED BY DS for Respondent(s) : 1, 
MR
VC VAGHELA for Respondent(s) : 2, 
MR BS PATEL for Respondent(s) :
3, 
MRS RANJAN B PATEL for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 15/07/2010 

 

 
ORAL ORDER

Though served
nobody appears on behalf of the petitioners. Under the
circumstances, it appears that either the petitioners are not
interested in proceeding further with the petition or the grievance
of the petitioners does not survive. Hence, present petition is
dismissed with a liberty in favour of the petitioners to revive
the present petition in case they are of the opinion that the
grievance still survives. However, such exercise shall be completed
within a period of three months from today. With these, present
petition is disposed of. Rule is discharged. Interim Relief granted
earlier stands vacated. No costs.

[M.R.

SHAH, J.]

rafik

   

Top