Gujarat High Court
Chetanabhai vs State on 13 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/13057/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13057 of 2010
=================================================
CHETANABHAI
@ SANDIP SAVJIBHAI MUJPARA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=================================================
Appearance :
MS
BHARTI H RANA for Applicant(s) : 1,
PUBLIC PROSECUTOR for
Respondent(s) : 1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 13/12/2010
ORAL
ORDER
Learned
advocate for the applicant stated that this matter has become
infructuous.
In
view of the statement made by learned advocate for the applicant,
this application stands disposed of as having become infructuous.
[Anant
S. Dave, J.]
*pvv
Top