Gujarat High Court
Afaroj vs State on 28 July, 2008
Gujarat High Court Case Information System
Print
SCR.A/28720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 287 of 2008
=========================================================
AFAROJ
AHEMADSAD MIYASAB SAIYAD - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AM PAREKH for
Applicant(s) : 1,
PUBLIC
PROSECUTOR for
Respondent(s) : 1,
NOTICE
NOT RECD BACK for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 28/07/2008
ORAL
ORDER
Learned
advocate Mr. Parekh states that the grievance raised in this petition
no more survives in view of the settlement arrived at between the
parties.
In
view of the above statement, no order on the petition. The petition
stands disposed of accordingly.
(ANANT
S. DAVE, J.)
mandora/
Top