Gujarat High Court High Court

Kashirao vs State on 22 June, 2010

Gujarat High Court
Kashirao vs State on 22 June, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12609/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12609 of 2008
 

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

 

KASHIRAO
CHANDRAO BHANJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JV JAPEE for
Applicant(s) : 1, 
MR HL JANI, APP for Respondent(s) : 1, 
MR SK
PATEL for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 22/06/2010 

 

 
 
ORAL
ORDER

Learned
advocate Mr.J.V.Japee for the applicant and learned advocate
Mr..K.Patel appearing for respondent No.2 have placed on record the
order passed by the High Court (Coram: Akil Kureshi, J.) dated
26.2.2010 in Criminal Misc. Application No. 12607 of 2008 and
submitted that this matter is identical, except the Number of
Criminal Case. They have jointly stated that in view of the order
passed by the High Court in Criminal Misc.Application No. 12607 of
2008 dated 26.2.2010, the present application also would not survive
and accordingly, the present application stands disposed of. Rule is
discharged. Ad-interim relief shall stand vacated.

(Rajesh
H.Shukla,J.)

Sreeram.

   

Top