Gujarat High Court High Court

Maheshbhai vs State on 29 July, 2010

Gujarat High Court
Maheshbhai vs State on 29 July, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6769/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6769 of 2010
 

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

 

MAHESHBHAI
@ KALUBHAI BABBHAI KHAVAD - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
BANNA DUTTA for MR AR SHAIKH
for
Petitioner(s) : 1, 
MS MAITHILI MEHTA, AGP for Respondent(s) : 1 -
3. 
RULE SERVED BY DS for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 29/07/2010 

 

 
 
ORAL
ORDER

Pursuant
to the order dated 16.7.2010 passed by this Court, Mr. H.T. Patil,
Jail Superintendent is present before the Court. He has tendered his
unconditional apology and submitted that this has happened first time
in his long service career and due to oversight such lapse has
occurred. He has also submitted that henceforth he will see that such
mistake will not be committed by him.

In
view of above, now nothing survives in the petition when the order
passed against the petitioner is already revoked. However, the Jail
Superintendent is warned that such mistake should not occur in
future.

Hence,
this petition is disposed of as having become infructuous. Rul is
discharged with above direction.

(Z.K.SAIYED,
J.)

sas

   

Top