Gujarat High Court High Court

Dhiren vs State on 10 November, 2008

Gujarat High Court
Dhiren vs State on 10 November, 2008
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/220820/2002	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2208 of 2002
 

In


 

CRIMINAL
MISC.APPLICATION No. 6093 of 1996
 

 


 

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

 

DHIREN
A SHAH (C.A.) & 4 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RC JANI for
Applicant(s) : 1 - 5. 
MR IM PANDYA ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR BB NAIK for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 10/11/2008 

 

ORAL
ORDER

The
application is stated by learned advocate Mr.Jani to have become
infructuous. Accordingly, it is disposed as having become
infructuous.

Sd/-

(
D.H.Waghela, J.)

(KMG
Thilake)

   

Top