Gujarat High Court
Lalitaben vs State on 28 January, 2010
Gujarat High Court Case Information System Print LPA/1980/2009 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD LETTERS PATENT APPEAL No. 1980 of 2009 In SPECIAL CIVIL APPLICATION No. 1429 of 2009 With CIVIL APPLICATION No. 10942 of 2009 In LETTERS PATENT APPEAL No. 1980 of 2009 ================================================= LALITABEN AMBALAL VASAVA - Appellant(s) Versus STATE OF GUJARAT & 4 - Respondent(s) ================================================= Appearance : MR PS CHAMPANERI for Appellant(s) : 1, None for Respondent(s) : 1 - 5. ================================================= CORAM : HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA and HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 28/01/2010 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
counsel for the appellant submits that the matter has become
infructuous. The appeal is accordingly dismissed as being
infructuous. No costs.
Consequently,
the Civil Application stands disposed of.
[S.J.
MUKHOPADHAYA, CJ.]
[ANANT
S. DAVE, J.]
sundar/-
Top