Gujarat High Court High Court

State vs Mukeshbhai on 19 January, 2011

Gujarat High Court
State vs Mukeshbhai on 19 January, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/570/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 570 of 2011
 

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


 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

MUKESHBHAI
LALJIBHAI PATEL - Respondent(s)
 

=========================================
 
Appearance : 
PUBLIC
PROSECUTOR for
Applicant(s) : 1, 
None for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 19/01/2011
 

ORAL
ORDER

Mr.H.L.

Jani, learned Additional Public Prosecutor for the applicant, has
made a statement that as per the instructions received from
Mr.Suresh T. Desale, Bukkal No.279 of Vyara Police Station and
Mr.D.G. Kanthariya, Ukai Police Station, anticipatory bail is
already executed and the respondent is already released.

Hence,
in view of statement made by Mr.Jani, present application is
disposed of as having become infructuous.

(Z.

K. Saiyed, J)

Anup

   

Top