Gujarat High Court
Ramanbhai vs State on 5 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/10036/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10036 of 2009
In
CRIMINAL
REVISION APPLICATION No. 71 of 2009
=========================================
RAMANBHAI
BHOLIDAS PATEL & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
PM THAKKAR, SR. ADVOCATE with MR PRAVIN GONDALIYA
for Applicants
MR DC
SEJPAL, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 05/02/2010
ORAL
ORDER
In
view of the order passed in the main revision application, this
application does not survive and is disposed of accordingly. Interim
relief granted earlier shall stand vacated.
[HARSHA
DEVANI, J.]
parmar*
Top