Gujarat High Court High Court

Siddharth vs State on 24 July, 2008

Gujarat High Court
Siddharth vs State on 24 July, 2008
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8119/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8119 of 2003
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 980 of 2003
 

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

 

SIDDHARTH
BABUBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BB NAIK for
Applicant(s) : 1, 
MS.ARCHNA RAVAL APP for Respondent(s) : 1 - 2,
4, 
MR BD KARIA for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

Date
: 24/07/2008 

 

ORAL
ORDER

1. This
application deserves to be rejected for the following reasons.

1.1. That
the main petition has been dismissed and Babubhai Patel-father of the
applicant, who was arrested, has now been released on bail by the
Apex Court as per the statement made at the Bar by learned A.P.P. as
confirmed by learned advocate Mr.Karia.

2. The
application, therefore, stands rejected. Notice discharged.

(A.L.DAVE,
J.)

Hitesh

   

Top