Gujarat High Court
State vs Pravinchandra on 11 August, 2010
Gujarat High Court Case Information System
Print
CR.RA/500/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 500 of
2008
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
PRAVINCHANDRA
MAGANLAL PATEL - Respondent(s)
=========================================================
Appearance
:
MR
MAULIK G NANAVATI ASST. PUBLIC PROSECUTOR
for
Applicant(s) : 1,
UNSERVED-EXPIRED (R) for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 11/08/2010
ORAL
ORDER
Mr. Maulik G.
Nanavati, learned APP has stated, on instructions, that the sole
respondent having expired, this revision application has become
infructuous.
The petition is
disposed of, as having become infructuous.
(AKIL
KURESHI, J.)
Umesh/
Top