Gujarat High Court High Court

Adishwarnagar vs State on 6 August, 2008

Gujarat High Court
Adishwarnagar vs State on 6 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/34520/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 345 of 2008
 

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


 

ADISHWARNAGAR
ASSOCIATION THRO'ITS SECRETARY, - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
AJ SHASTRI for Applicant(s) : 1, 
MR KT DAVE
APP for Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 06/08/2008 

 

 
 
ORAL
ORDER

Learned
counsel for the parties submit that charge sheet is filed in this
matter.

In
view of the above main prayer made in this petition does not survive,
at this stage.

However,
for any other relief, it will be open for the petitioner to avail
remedy under the Code of Criminal Procedure.

Accordingly,
this Special Criminal Application stands disposed of.

(ANANT S. DAVE, J.)

*pvv

   

Top