Gujarat High Court
Baldevsinh vs State on 7 June, 2011
Gujarat High Court Case Information System
Print
R/CR.MA/6532/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No 6532 of 2011
================================================================
BALDEVSINH
@ BALWANTSINH KESHUBHA GOHIL....Applicant(s)
Versus
STATE
OF GUJARAT....Respondent(s)
================================================================
Appearance:
MR
UI VYAS as ADVOCATE for the Applicant(s) No. 1
MR
JK SHAH, APP for the RESPONDENT(s) No. 1
================================================================
CORAM:
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 07/06/2011
ORAL
ORDER
Vide order dated 12.5.2011,
report was called for from the Additional District and Sessions
Judge, Mahuva with regard to the status of the Sessions Case
No.16/2010.
The learned APP, Mr.Shah, under
the instructions of a Police Officer, present in the Court, informs
that the Sessions Case No.16/2010 has resulted into acquittal of the
accused.
In this view of the matter, no
orders are required to be passed in the present application. The
application stands disposed of accordingly. Rule discharged.
(J.B.PARDIWALA,
J.)
vinod
Page
1 of 1
Top