Gujarat High Court Case Information System
Print
SCA/6769/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6769 of 2010
=========================================================
MAHESHBHAI
@ KALUBHAI BABBHAI KHAVAD - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MS
BANNA DUTTA for MR AR SHAIKH
for
Petitioner(s) : 1,
MS MAITHILI MEHTA, AGP for Respondent(s) : 1 -
3.
RULE SERVED BY DS for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 29/07/2010
ORAL
ORDER
Pursuant
to the order dated 16.7.2010 passed by this Court, Mr. H.T. Patil,
Jail Superintendent is present before the Court. He has tendered his
unconditional apology and submitted that this has happened first time
in his long service career and due to oversight such lapse has
occurred. He has also submitted that henceforth he will see that such
mistake will not be committed by him.
In
view of above, now nothing survives in the petition when the order
passed against the petitioner is already revoked. However, the Jail
Superintendent is warned that such mistake should not occur in
future.
Hence,
this petition is disposed of as having become infructuous. Rul is
discharged with above direction.
(Z.K.SAIYED,
J.)
sas
Top