Gujarat High Court High Court

Bhatt vs State on 7 October, 2010

Gujarat High Court
Bhatt vs State on 7 October, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/889/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 889 of 2010
 

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

BHATT
LAXMANBHAI DEVSHANKARBHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

===================================== 
Appearance
: 
MR KB PUJARA for Petitioner(s)
: 1, 
MR SHIVANG SHUKLA, AGP for Respondent(s) : 1 - 2. 
RULE
SERVED for Respondent(s) : 1 - 3. 
MR HS MUNSHAW for Respondent(s)
: 3, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 07/10/2010 

 

 
ORAL
ORDER

1.0 Learned
advocate Mr. KB Pujara appearing for the petitioner states that the
grievance of the petitioner is redressed by the authorities by giving
appointment to the petitioner. In view of that, he has instructions
not to press the matter any further.

2.0 The
matter is accordingly disposed of.

[
Ravi R. Tripathi, J. ]

hiren

   

Top