Gujarat High Court High Court

Dilip vs State on 27 August, 2010

Gujarat High Court
Dilip vs State on 27 August, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6049/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6049 of 2009
 

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

DILIP
S SHANGHVI & 8 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

====================================== 
Appearance
: 
MR SN SOPARKAR SENIOR COUNSEL
WITH  MR DIPEN C SHAH for Applicant(s) : 1 - 9. 
MR LR POOJARI APP
for Respondent(s) : 1, 
RULE SERVED for Respondent(s) :
2, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH 
			
			 

H.SHUKLA
		
	

 

 
 


 

Date
: 27/08/2010  
 
ORAL ORDER

In
view of the order passed earlier dated 16.08.2010 referring to the
earlier order dated 21.04.2010, learned APP has received instructions
dated 25.08.2010 from the Director (Prohibition and Excise), Gujarat
State, Ahmedabad, which he places on record.

It
is stated inter alia that the orders passed have been quashed by the
Government and no further proceedings are to continue for which
reference is also made to an order dated 21.05.2009.

Therefore,
in view of this communication, which is placed on record by learned
APP, the present application deserves to be allowed and accordingly
the present application stands
allowed. The prayer in terms of para-12 (a) for quashing and setting
aside the criminal case No.2976 of 2008 (Annexure-A) as well as
process issued is hereby quashed and set aside and accordingly the
present application stands allowed.

Rule
is made absolute. No order as to costs. Direct Service is permitted.

[RAJESH
H. SHUKLA, J.]

Amit/-

   

Top