Gujarat High Court
Kanubhai vs State on 8 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/11482/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11482 of 2008
In
CRIMINAL
APPEAL No. 1728 of 2008
=========================================================
KANUBHAI
AAPABHAI BORICHA,THRO & 1 - Applicants
Versus
STATE
OF GUJARAT & 1 - Respondents
=========================================================
Appearance :
MS
KRISHNA U MISHRA for the Applicants.
MR
PD BHATE, APP for the Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 08/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
1. Having
heard the learned counsel for both the sides and looking to the facts
and circumstances of the case, it appears that yet Appeal is not
admitted and, therefore, this application has become infructuous.
2. In
view of the aforesaid fact, this Criminal Misc.Application is
disposed of as having become infructuous.
(R.P.DHOLAKIA,J)
(D.N.PATEL,J)
*dipti
Top