Gujarat High Court High Court

Ilesh vs State on 10 February, 2011

Gujarat High Court
Ilesh vs State on 10 February, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1534/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1534 of
2011 
=========================================================

 

ILESH
NANJIBHAI PATEL (VSOYA) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIRAT G POPAT for
Applicant(s) : 1, 
MR DC SEJPAL, ASST. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 10/02/2011 

 

ORAL
ORDER

Learned
Counsel for the petitioner submitted that the petitioner has been
arrested. This petition has, therefore, become infructuous.

This
petition stands DISPOSED OF, without entering into the
merits, as having become infructuous.

(AKIL
KURESHI, J.)

Umesh/

   

Top