Gujarat High Court
Arvind vs Niravkumar on 20 October, 2008
Gujarat High Court Case Information System
Print
CR.MA/571219/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5712 of 1999
=========================================================
ARVIND
TARACHAND GANDHI & 3 - Applicant(s)
Versus
NIRAVKUMAR
D VORA & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BHARGAV N BHATT for
Applicant(s) : 1 - 4.
NOTICE SERVED BY DS for Respondent(s) :
1,
MR TH SOMPURA for Respondent(s) : 1,
MR IM PANDYA ADDL
PUBLIC PROSECUTOR for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 20/10/2008
ORAL
ORDER
It
was submitted by learned counsel Mr.Bhargav Bhatt that the original
proceeding no longer survives in view of the fact that the original
complaint itself is withdrawn. He, therefore, requested that the
petition may be disposed as infructuous. Accordingly, it is disposed
as having become infructuous and Rule is discharged with no order as
to costs.
Sd/-
(
D.H.Waghela, J.)
(KMG
Thilake)
Top