Gujarat High Court
Bhalabhai vs State on 24 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/9992/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9992 of 2009
In
CRIMINAL
APPEAL No. 475 of 1999
======================================
BHALABHAI
@ JALABHAI KUVRABHAIBHARWAD - Applicant
Versus
STATE
OF GUJARAT - Respondent
======================================
Appearance
:
HL
PATEL ADVOCATES for Applicant.
MR HL PARIKH, APP for
Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 24/02/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
Mr.
Vijay Patel, learned advocate appearing for the applicant states that
this application becomes infructuous as the appeal has already been
disposed of. This application is accordingly disposed of as having
become infructuous.
Sd/-
[K. A. PUJ, J.]
Sd/-
[RAJESH H. SHUKLA,
J.]
Savariya
Top