Gujarat High Court Case Information System
Print
CR.MA/12606/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12606 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