Gujarat High Court
Appearance vs Ms Mini Nair Addl. Public … on 28 July, 2010
Gujarat High Court Case Information System
Print
CR.MA/7906/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7906 of 2010
=========================================================
KALPESH
Y TADVI
Versus
STATE
OF GUJARAT
=========================================================
Appearance
:
MR
ABHIRAJ R TRIVEDI for
Applicant
MS MINI NAIR ADDL. PUBLIC PROSECUTOR for
Respondent
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 28/07/2010
ORAL
ORDER
Learned
advocate for the applicant has made a statement that the present
applicant has already surrendered before the Jail Authority. In view
of the statement made by learned advocate for the applicant, the
present application has become infructuous. This application is
disposed of as having become infructuous. Rule is discharged.
[
Z. K. SAIYED, J. ]
(vijay)
Top