Gujarat High Court
Bankim vs Vinodchandra on 4 August, 2008
Gujarat High Court Case Information System Print CR.MA/879520/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 8795 of 2008 In SPECIAL CRIMINAL APPLICATION No. 2078 of 2007 ============================================ BANKIM KISHORECHANDRA JARIWALA - Applicant(s) Versus VINODCHANDRA SAKARLAL PARIKH & 1 - Respondent(s) ============================================ Appearance : MR DC DAVE for Applicant(s) : 1, None for Respondent(s) : 1, MR RC KODEKAR ADDL. PUBLIC PROSECUTOR for Respondent(s) : 2, ============================================ CORAM : HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 04/08/2008 ORAL ORDER
This
Criminal Misc. Application does not survive, in view of the Special
Criminal Application No. 2078 of 2007 being disposed of as not
pressed.
Hence,
this Criminal Misc. Application is disposed of.
[ANANT
S. DAVE, J.]
//smita//
Top