Gujarat High Court
Gafoorbhai vs State on 2 September, 2008
Gujarat High Court Case Information System
Print
SCR.A/88220/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 882 of 2002
==========================================
GAFOORBHAI
RASULBHAI SHAIKH - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
==========================================
Appearance
:
MR MM
TIRMIZI for Petitioner(s) : 1,
MR RC KODEKAR,
APP for Respondent(s) : 1,
None for Respondent(s) : 2,
NOTICE
SERVED BY DS for Respondent(s) : 3 -
5.
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 02/09/2008
ORAL
ORDER
Learned
advocate for the petitioner states that this petition has now become
infructuous as the trial is over. He, therefore, does not press this
petition. Accordingly, the petition stands disposed of as not
pressed. Notice discharged.
(
Anant S. Dave, J. )
hki
Top