Gujarat High Court
Sandeep vs State on 16 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/6242/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6242 of 2009
=======================================================
SANDEEP
SIMRANDE SAPNADE PAVAIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
MS
JAYSHREE C BHATT for Applicant(s) : 1,
MR KL PANDYA APP for
Respondent(s) : 1,
RULE SERVED for Respondent(s) : 2,
MS
BENAZIR M HAKIM for Respondent(s) : 2,
MR MA SAIYAD for
Respondent(s) :
2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 16/04/2010
ORAL
ORDER
Present
application has been filed by the applicant for cancellation of bail
of the respondent no.2 granted as per the order passed in Criminal
Misc. Application No.13089/2008 vide order dated 18.03.2009 by this
Court (Coram : Abhilasha Kumari, J.).
When
called out in the second sitting, learned counsel, Ms.Bhatt is not
present. However, learned A.P.P. has submitted that the trial is over
and the present application has become infructuous, for which, he has
also produced the order passed in Sessions Case No.427/2009.
In
view of the above, present application stands disposed of as having
become infructuous. Notice is discharged.
(RAJESH
H.SHUKLA, J.)
/patil
Top