Gujarat High Court
Vrajlal vs State on 30 September, 2010
Gujarat High Court Case Information System
Print
SCA/4405/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4405 of 2002
=========================================================
VRAJLAL
MANILAL KARIA - Petitioner(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================================
Appearance :
MR
TUSHAR MEHTA for
Petitioner(s) : 1,
MR RA RINDANI AGP for Respondent(s) : 1 - 4.
MR
MEHUL S SHAH for Respondent(s) : 1, 7,
DS AFF.NOT FILED (R) for
Respondent(s) : 5 - 6.
MR SURESH M SHAH for Respondent(s) :
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 30/09/2010
ORAL
ORDER
By
efflux of time, the petition has become infructuous. It stands
disposed of accordingly. Rule is discharged. Interim relief, if any,
stands vacated.
[K.
S. JHAVERI, J.]
Pravin/*
Top