Gujarat High Court High Court

Ahmed vs State on 25 January, 2011

Gujarat High Court
Ahmed vs State on 25 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7790/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7790 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 4432 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 14494 of
2006 
=========================================================

 

AHMED
NOOR MOHAMMAD MAKDA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
BANNA S DUTTA for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 25/01/2011 

 

ORAL
ORDER

Learned
Counsel for the petitioner submitted that this petition has become
infructuous.

This
petition, therefore, stands disposed of as having become infructuous.

(AKIL
KURESHI, J.)

Umesh/

   

Top