Gujarat High Court High Court

Mittal vs State on 9 February, 2011

Gujarat High Court
Mittal vs State on 9 February, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9903/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 9903 of 2001
 

In
 

SPECIAL
CIVIL APPLICATION No. 7438 of 1996
 

 


 

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

 

MITTAL
MAGANBHAI DESAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DP VORA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 09/02/2011  
ORAL ORDER

Mr.D.P.Vora,
learned counsel for the applicant states that the matter has become
infructuous, therefore, it may be disposed of, accordingly.

Upon
the above statement being made by the learned counsel for the
petitioner and as it is found from the record that the main petition
being Special Civil Application No.7438/1996 has already been
disposed of, nothing survives in the application.

The
same is, therefore, disposed of, as having become infructuous.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top