Gujarat High Court
Jagannath vs State on 20 July, 2010
Gujarat High Court Case Information System
Print
CR.RA/247/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 247 of 2010
=========================================================
JAGANNATH
ARJUNDAS BHATIA - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
RAMNANDAN SINGH for
Applicant(s) : 1,
MR AJ DESAI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR ASHISH M DAGLI for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 20/07/2010
ORAL
ORDER
Mr.Ramnandan
Singh, learned counsel for the applicant, states that the present
application is become infructuous and hence, the same may be
disposed of.
In
view of aforesaid, present application is disposed of as having
become infructuous. Rule is discharged.
(Z.
K. Saiyed, J)
Anup
Top