Gujarat High Court High Court

========================================== vs Mr Kp Raval on 3 July, 2008

Gujarat High Court
========================================== vs Mr Kp Raval on 3 July, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2557/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2557 of 2008
 

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

SAIYAD
HASMATALI RAHIMUDDIN 

 

Versus
 

STATE
OF GUJARAT & ANR 

 

========================================== 
Appearance
: 
MR EE SAIYED FOR MR SIKANDER
SAIYED for Applicant:1 
MR KP RAVAL, ADDL.PUBLIC PROSECUTOR for
Respondent:1 
MR IH SYED for
Respondent:2 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 03/07/2008  
 
ORAL ORDER

Mr.E.E.Saiyed,
learned Advocate for Mr.Sikander Saiyed, learned Advocate for the
petitioner, states that the petitioner herein has expired.

In
the circumstances, the application is disposed of as having abated.

(HARSHA
DEVANI, J.)

Amit/-

   

Top