Gujarat High Court High Court

Gafoorbhai vs State on 2 September, 2008

Gujarat High Court
Gafoorbhai vs State on 2 September, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/88220/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 882 of 2002
 

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

GAFOORBHAI
RASULBHAI SHAIKH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

========================================== 
Appearance
: 
MR MM
TIRMIZI for Petitioner(s) : 1, 
MR RC KODEKAR,
APP for Respondent(s) : 1, 
None for Respondent(s) : 2, 
NOTICE
SERVED BY DS for Respondent(s) : 3 -
5. 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 02/09/2008 

 

 
ORAL
ORDER

Learned
advocate for the petitioner states that this petition has now become
infructuous as the trial is over. He, therefore, does not press this
petition. Accordingly, the petition stands disposed of as not
pressed. Notice discharged.

(
Anant S. Dave, J. )

hki

   

Top