Gujarat High Court High Court

Vijaysing vs State on 30 August, 2011

Gujarat High Court
Vijaysing vs State on 30 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8787/1994	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8787 of 1994
 

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


 

VIJAYSING
K WAGHELA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
UI VYAS for
Petitioner(s) : 1, 
MR JK SHAH AGP for Respondent(s) : 1 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 26/03/2010 

 

 
ORAL
ORDER

Mr.

U.I. Vyas, learned counsel for the petitioner, states that the
petitioner herein has expired. In support of the same, he has
submitted a copy of the Certificate of Death of the petitioner, which
is taken on record. In view of the above, the petition has abated. It
stands disposed of accordingly. Rule is discharged. Interim relief,
if any, stands vacated.

[K.S.JHAVERI,
J.]

Pravin/*

   

Top