Gujarat High Court High Court

Baldevsinh vs State on 7 June, 2011

Gujarat High Court
Baldevsinh vs State on 7 June, 2011
Author: J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	R/CR.MA/6532/2011
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


 


 


CRIMINAL
MISC.APPLICATION  No 6532 of 2011
 


 


 
	  
	  
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

BALDEVSINH
			@ BALWANTSINH KESHUBHA GOHIL....Applicant(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

STATE
			OF GUJARAT....Respondent(s)
		
	

 

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

Appearance:
 

MR
UI VYAS as ADVOCATE for the Applicant(s) No. 1
 

MR
JK SHAH, APP for the RESPONDENT(s) No. 1
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MR.JUSTICE J.B.PARDIWALA
			
		
	

 


 

 


Date
: 07/06/2011
 


 

 


ORAL
ORDER

Vide order dated 12.5.2011,
report was called for from the Additional District and Sessions
Judge, Mahuva with regard to the status of the Sessions Case
No.16/2010.

The learned APP, Mr.Shah, under
the instructions of a Police Officer, present in the Court, informs
that the Sessions Case No.16/2010 has resulted into acquittal of the
accused.

In this view of the matter, no
orders are required to be passed in the present application. The
application stands disposed of accordingly. Rule discharged.

(J.B.PARDIWALA,
J.)

vinod

Page
1 of 1

   

Top