Gujarat High Court
Amratbhai vs State on 15 November, 2011
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Petition stands dismissed as withdrawn, as the same has become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