Gujarat High Court
Ramanbhai vs State on 16 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/15072/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15072 of 2011
=========================================================
RAMANBHAI
SHAKABHAI RATHWA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MRMPSHAH
for
Applicant(s) : 1,MS. KRUTI M SHAH for Applicant(s) : 1,
MS CHETNA
SHAH, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 16/11/2011
ORAL
ORDER
Heard
learned Advocate for the applicant and learned APP for the State.
Learned
Advocate for the applicant states that, during the pendency of this
application, the Police has filed charge-sheet in the matter and
thereafter the trial Court has released the applicant on regular bail
and, therefore, this application has now become infructuous.
Accordingly,
this application is disposed of as having become infructuous. Rule is
discharged.
(Z.K.SAIYED,
J.)
sas
Top