Gujarat High Court Case Information System
Print
CR.MA/11545/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11545 of 2010
=======================================================
BIPINCHANDRA
KARSANLAL PANCHAL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=======================================================
Appearance :
MR
PRATIK B BAROT for Applicant(s) : 1,
MR SJ SHUKLA APP for
Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 28/09/2010
ORAL
ORDER
Rule.
Mr.S.J. Shukla, learned A.P.P. waives service of notice of Rule on
behalf of the Respondent-State.
The
present application has been filed under Section 438 of the Code of
Criminal Procedure, 1973 for the grant of anticipatory bail in
connection with I-C.R.No.132/2010 registered with Radhanpur Police
Station for the offences punishable under Sections 406 and 409 of the
Indian Penal Code.
Learned
counsel, Mr.Pratik Barot for the applicant states that pending this
application, the applicant has been arrested and, hence, this
application has become infructuous.
In
view of the above, the present application stands disposed of without
going into the merits of the matter as having become infructuous.
Rule is discharged.
(RAJESH
H.SHUKLA, J.)
/patil
Top