Gujarat High Court
Lalitaben vs State on 28 January, 2010
Gujarat High Court Case Information System
Print
LPA/1980/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1980 of 2009
In
SPECIAL
CIVIL APPLICATION No. 1429 of 2009
With
CIVIL
APPLICATION No. 10942 of 2009
In
LETTERS
PATENT APPEAL No. 1980 of 2009
=================================================
LALITABEN
AMBALAL VASAVA - Appellant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=================================================
Appearance :
MR
PS CHAMPANERI for Appellant(s) : 1,
None for Respondent(s) : 1 -
5.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 28/01/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
counsel for the appellant submits that the matter has become
infructuous. The appeal is accordingly dismissed as being
infructuous. No costs.
Consequently,
the Civil Application stands disposed of.
[S.J.
MUKHOPADHAYA, CJ.]
[ANANT
S. DAVE, J.]
sundar/-
Top