Gujarat High Court
Babitaben vs State on 9 November, 2011
Gujarat High Court Case Information System
Print
SCA/11996/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11996 of
2009
=========================================================
BABITABEN
W/O VINESHBHAI NARUBHAI MEENEKAR CHHARA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
HR PRAJAPATI for
Petitioner(s) : 1,
DS AFF.NOT FILED (R) for Respondent(s) : 1 -
2.
MS VANDANA BHATT, ASST. GOVERNMENT PLEADER for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/05/2011
ORAL
ORDER
It
is stated that the order impugned in this petition has, already, been
revoked.
In
view of the above, this petition stands DISPOSED of.
Rule is discharged.
(ANANT
S. DAVE, J.)
Umesh/
Top