Gujarat High Court High Court

Kanubhai vs State on 12 January, 2011

Gujarat High Court
Kanubhai vs State on 12 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2449/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2449 of 2009
 

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

 

KANUBHAI
RAMABHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
NOTICE
SERVED for
Applicant(s) : 1,MR MITESH R AMIN for Applicant(s) : 1,MR BN
LIMBACHIA for Applicant(s) : 1, 
MR KP RAVAL, APP for Respondent(s)
: 1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 12/01/2011 

 

ORAL
ORDER

Counsel
for the applicant stated that in view of the regular bail being
granted to the applicant, this application has become infructuous.
Disposed of accordingly. RULE discharged.

Sd/-

[AKIL
KURESHI, J]

***

Bhavesh*

   

Top