Gujarat High Court Case Information System
Print
CR.MA/9335/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9335 of 2011
=========================================
MAHESHBHAI
SUMANBHAI SHETH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
MR MK VAKHARIA for Applicant(s)
: 1,
MS CM SHAH ADDITIONAL PUBLIC PROSECUTOR for Respondent(s) :
1,
MR PP MAJMUDAR for Respondent(s) : 2,
MR SHAKTI S JADEJA for
Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
Date
: 03/08/2011
ORAL
ORDER
Mr.S.P.Majmudar
learned advocate appearing for the respondent No.2 who has submitted
that after the grant of anticipatory bail to the respondent No.2,
respondent No.2 had moved an application for regular bail which has
been granted. In the circumstances, the present application for
cancellation of anticipatory bail granted to the respondent No.2 does
not survive.
Mr.Mehul
Vakharia learned advocate for the applicant is not able to dispute
the aforesaid position.
In
the light of the fact that the respondent No.2 has already been
granted regular bail, this application for cancellation of
anticipatory bail has been rendered infructuous and is disposed of
accordingly.
Notice
is discharged with no order as to costs.
(HARSHA
DEVANI, J.)
(ashish)
Top