Gujarat High Court High Court

Appearance vs Ms Mini Nair Addl. Public … on 28 July, 2010

Gujarat High Court
Appearance vs Ms Mini Nair Addl. Public … on 28 July, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7906/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7906 of 2010
 

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

 

KALPESH
Y TADVI 

 

Versus
 

STATE
OF GUJARAT 

 

=========================================================
 
Appearance
: 
MR
ABHIRAJ R TRIVEDI for
Applicant 
MS MINI NAIR ADDL. PUBLIC PROSECUTOR for
Respondent 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 28/07/2010 

 

 
 
ORAL
ORDER

Learned
advocate for the applicant has made a statement that the present
applicant has already surrendered before the Jail Authority. In view
of the statement made by learned advocate for the applicant, the
present application has become infructuous. This application is
disposed of as having become infructuous. Rule is discharged.

[
Z. K. SAIYED, J. ]

(vijay)

   

Top