Gujarat High Court High Court

Imtiaz vs State on 30 June, 2009

Gujarat High Court
Imtiaz vs State on 30 June, 2009
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6051/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6051 of 2009
 

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


 

IMTIAZ
AHMED ABDUL HAMID @ HAMID SHAIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=======================================================
Appearance : 
MR
SHAKEEL A QURESHI for Applicant(s) : 1, 
MR HL JANI APP for
Respondent(s) :
1, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 30/06/2009 

 

ORAL
ORDER

Learned
counsel for the applicant-accused, Mr.Shakeel A. Qureshi has made a
statement at bar that the present application has become infructuous
as the complaint has been quashed.

In
view of the above statement, the present application stands disposed
of as having become infructuous. Notice is discharged.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top