Gujarat High Court
Dashrath vs State on 29 October, 2010
Gujarat High Court Case Information System
Print
SCR.A/2036/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2036 of 2010
=========================================================
DASHRATH
FULABHAI TALPADA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR MG MENGDEY, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 29/10/2010
ORAL
ORDER
Learned
APP stated under instructions that the restriction imposed under
section 268 of the Criminal Procedure Code on the present petitioner
and similarly situated accused has been revoked by the Government.
In view of the above statement, this application has become
infructuous. The application stands disposed of accordingly. This
order may be communicated the accused in jail.
(Akil
Kureshi, J.)
(vjn)
Top