Gujarat High Court
Popatbhai vs State on 27 August, 2010
Gujarat High Court Case Information System
Print
SCA/7397/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7397 of 2010
=========================================================
POPATBHAI
VIRABHAI CHAUHAN - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MS
KRISHNA U MISHRA for
Petitioner(s) : 1,
MR AMIT PATEL ASSISTNAT GOVERNMENT PLEADER for
Respondent(s) : 1, 3,
RULE SERVED BY DS for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 27/08/2010
ORAL
ORDER
Learned
counsel for the petitioner submitted that the order passed by the
respondent Authority has been revoked and therefore, the petition
becomes infructuous.
In
view of the aforesaid statement made by the learned counsel for the
petitioner, the petition is disposed of as having become infructuous.
Rule is discharged.
(Z.K.SAIYED,J.)
ynvyas
Top