Gujarat High Court High Court

Gitaben vs State on 10 August, 2011

Gujarat High Court
Gitaben vs State on 10 August, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/443/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 443 of 2011
 

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


 

GITABEN
LAKHABHAI MAKWANA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
S C OZA for
Applicant(s) : 1, 
MRS. MANISHA L. SHAH, ADDL. PUBLIC PROSECUTOR
for Respondent(s) : 1, 
RULE UNSERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 10/08/2011 

 

 
 
ORAL
ORDER

Learned
Advocate for the applicant states that the period of externment for
which the applicant was externed, has outlived and in view of the
above, the matter has become infructuous.

Considering
the above aspect, now no further order is necessary. RULE
is discharged.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top