Gujarat High Court High Court

N.B vs State on 7 July, 2011

Gujarat High Court
N.B vs State on 7 July, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10393/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10393 of 2008
 

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

 

N.B.
KAKKAD - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
IS SUPEHIA for
Petitioner(s) : 1, 
MR AL SHARMA AGP for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) : 1 - 2. 
MR DG CHAUHAN for Respondent(s)
: 2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 28/06/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. IS Supehia on behalf of petitioner, learned AGP
Mr. AL Sharma appearing for respondent no. 1 and learned advocate
Mr. DG Chauhan appearing for respondent no. 2.

When
matter is taken up for hearing, learned advocate Mr. Supehia placed
on record letter dated 20/6/2011. On the basis of aforesaid letter,
learned advocate Mr. Supehia submitted that grievance voiced in
present petition by petitioner has been satisfied and nothing is
remained to be examined by this Court. The said fact is also not
disputed by learned advocate Mr. Chauhan appearing on behalf of
respondent no. 2.

Accordingly,
present petition is disposed of as withdrawn. Rule is discharged.
Interim relief if any stand vacated.

(H.K.RATHOD,
J)

asma

   

Top