Gujarat High Court High Court

Amratbhai vs State on 10 September, 2008

Gujarat High Court
Amratbhai vs State on 10 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1356/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1356 of 2008
 

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

 

AMRATBHAI
VIRCHANDDAS PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRATIK B BAROT for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 10/09/2008 

 

 
 
ORAL
ORDER

Mr.Pratik
Barot, learned Advocate for the applicant seeks permission to
withdraw the present petition by submitting that the trial has
already been concluded and therefore it has become infructuous.
Petition stands dismissed as withdrawn, as the same has become
infructuous. Notice discharged.

(M.R.SHAH,
J.)

sompura

   

Top