Gujarat High Court High Court

Arvind vs Niravkumar on 20 October, 2008

Gujarat High Court
Arvind vs Niravkumar on 20 October, 2008
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/571219/1999	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5712 of 1999
 

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

 

ARVIND
TARACHAND GANDHI & 3 - Applicant(s)
 

Versus
 

NIRAVKUMAR
D VORA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHARGAV N BHATT for
Applicant(s) : 1 - 4. 
NOTICE SERVED BY DS for Respondent(s) :
1, 
MR TH SOMPURA for Respondent(s) : 1, 
MR IM PANDYA ADDL
PUBLIC PROSECUTOR for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 20/10/2008 

 

ORAL
ORDER

It
was submitted by learned counsel Mr.Bhargav Bhatt that the original
proceeding no longer survives in view of the fact that the original
complaint itself is withdrawn. He, therefore, requested that the
petition may be disposed as infructuous. Accordingly, it is disposed
as having become infructuous and Rule is discharged with no order as
to costs.

Sd/-

(
D.H.Waghela, J.)

(KMG
Thilake)

   

Top