Gujarat High Court High Court

Tapubha vs State on 25 July, 2008

Gujarat High Court
Tapubha vs State on 25 July, 2008
Author: Dn Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5757/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5757 of 2008
 

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


 

TAPUBHA
@ BHANUBHA S/O VANKAJIVIKRAMSINH SODHA - Applicant
 

Versus
 

STATE
OF GUJARAT - Respondent
 

=========================================================
 
Appearance : 
MR
PM LAKHANI for the Applicant. 
MR KP
RAWAL, APP for the Respondent.
======================================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 25/07/2008 

 

 
ORAL
ORDER

Learned
counsel for the applicant submitted that due to passage of time,
trial is over and the applicant is acquitted and, hence, the
applicant does not press this application.

2. In
view of the aforesaid submission, this application is disposed of as
not pressed. Notice is discharged.

(D.N.PATEL,J)

*dipti

   

Top