Gujarat High Court
Rameshbhai vs State on 12 March, 2010
Gujarat High Court Case Information System
Print
SCA/1407/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1407 of 2010
=========================================================
RAMESHBHAI
GOBARBHAI RABARI BROTHER OF RABARI CHEHARBHAI @ - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BC DAVE for
Petitioner(s) : 1,
MS JIRGA JHAVERI, ASSTT.GOVERNMENT PLEADER for
Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 12/03/2010
ORAL
ORDER
Mr.
B.C. Dave, learned advocate for the petitioner submits that during
the pendency of the present petition, the petitioner has been
arrested and therefore, this petition has become infructuous.
In
view of the above, the petition stands disposed of as infructuous.
Notice is discharged with no order as to costs.
[H.B.
ANTANI, J.]
pirzada/-
Top