Gujarat High Court
Anil vs State on 8 July, 2008
Gujarat High Court Case Information System Print CR.MA/7903/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 7903 of 2008 In CRIMINAL APPEAL No. 1669 of 2005 ========================================================= ANIL DHANABHAI - Applicant(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ========================================================= Appearance : THROUGH JAIL for Applicant(s) : 1, Mr. R.C.Kodekar, Addl. PUBLIC PROSECUTOR for the Respondents. ========================================================= CORAM : HONOURABLE MR.JUSTICE R.P.DHOLAKIA and HONOURABLE MR.JUSTICE DN PATEL Date : 08/07/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
The
learned Additional Public Prosecutor has informed this Court that at
present the applicant is enjoying furlough leave. In view of this,
this application has become infructuous. Notice is discharged.
(R.P.Dholakia,J)
(D.N.Patel,J)
***darji
Top