Gujarat High Court High Court

Arpita vs State on 21 September, 2010

Gujarat High Court
Arpita vs State on 21 September, 2010
Author: D.H.Waghela,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/850/2000	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 850 of 2000
 

In


 

SPECIAL
CIVIL APPLICATION No. 11275 of 2000
 

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

 

ARPITA
SAMJIBHAI CHAUHAN - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
None
present for Appellant(s) : 1, 
MS TRUSHA K PATEL, ASSTT GOVERNMENT
PLEADER for Respondents: 1 - 3. 
MR AMIT M PANCHAL for
Respondent(s) : 3 - 4. 
MR BIREN A VAISHNAV for Respondent(s) :
5, 
RULE SERVED for Respondent(s) : 6, 
RULE UNSERVED for
Respondent(s) :
7, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 21/09/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

None
present for the appellant.

It
was submitted by learned Assistant Government Pleader as well as
learned counsel Mr.Vaishnav appearing for respondent No.5 that the
appeal has become infructuous due to the passage of time. Therefore,
it is dismissed.

(D.H.Waghela,
J.)

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top