Gujarat High Court
Bankim vs Vinodchandra on 4 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/879520/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8795 of 2008
In
SPECIAL
CRIMINAL APPLICATION No. 2078 of 2007
============================================
BANKIM
KISHORECHANDRA JARIWALA - Applicant(s)
Versus
VINODCHANDRA
SAKARLAL PARIKH & 1 - Respondent(s)
============================================
Appearance
:
MR DC DAVE
for Applicant(s) : 1,
None for Respondent(s) : 1,
MR
RC KODEKAR ADDL. PUBLIC PROSECUTOR for Respondent(s) :
2,
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 04/08/2008
ORAL
ORDER
This
Criminal Misc. Application does not survive, in view of the Special
Criminal Application No. 2078 of 2007 being disposed of as not
pressed.
Hence,
this Criminal Misc. Application is disposed of.
[ANANT
S. DAVE, J.]
//smita//
Top