Gujarat High Court
State vs Shri on 11 August, 2011
Gujarat High Court Case Information System
Print
CR.RA/101/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 101 of 2006
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
SHRI
RAMESHBHAI SEVADAS LASHKARI - Respondent(s)
=========================================================
Appearance
:
MR
KARTIK PANDYA, LD.ADDL.PUBLIC PROSECUTOR
for
Applicant(s) : 1,
NOTICE NOT RECD BACK for Respondent(s) : 1,
MR
HARSHIT S TOLIA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 11/08/2011
ORAL
ORDER
Mr.Parth
Tolia, learned advocate appearing on behalf of Mr.H.S. Tolia, learned
advocate for the respondent, on instructions states that the
proceedings in question against the respondent before the trial Court
are already over and the respondent has already been acquitted.
In
view of aforesaid statement made by the learned advocate for the
respondent, the Revision Application stands disposed of. Rule is
discharged with no order as to costs. Liberty to revive in case of
difficulty.
(K.S.
Jhaveri, J)
Aakar
Top