Gujarat High Court
Ataulla vs State on 26 July, 2011
Gujarat High Court Case Information System
Print
SCR.A/715/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 715 of 2011
=========================================================
ATAULLA
IBRAHIM MANIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MOUSAM R YAGNIK for
Applicant(s) : 1,
MR KP RAVAL ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 26/07/2011
ORAL
ORDER
Mr.Mousam
Yagnik, learned advocate appearing
on behalf of the petitioner has stated at the bar that due to
subsequent development and as the matter is settled between the
parties, present petition has become infructuous. Hence, present
petition is dismissed as having infructuous. Notice is discharged.
Ad-interim relief granted earlier stands vacated forthwith.
[M.R.
SHAH, J.]
rafik
Top