Gujarat High Court
Anil vs State on 8 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/7903/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7903 of 2008
In
CRIMINAL
APPEAL No. 1669 of 2005
=========================================================
ANIL
DHANABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
Mr.
R.C.Kodekar, Addl. PUBLIC
PROSECUTOR for the
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 08/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
The
learned Additional Public Prosecutor has informed this Court that at
present the applicant is enjoying furlough leave. In view of this,
this application has become infructuous. Notice is discharged.
(R.P.Dholakia,J)
(D.N.Patel,J)
***darji
Top