Gujarat High Court Case Information System
Print
CR.MA/5010/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5010 of 2003
======================================
FALGUNBHAI
CHIMANBHAI PATEL
Versus
STATE
OF GUJARAT & another
======================================
Appearance :
Mr.
Y.M. Thakore, for Mr. PRAKASH K JANI for Applicant
Ms.
Falguni Patel, APP, for respondent No.1
MR SUNIL S JOSHI for
Respondent NO.2
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 01/09/2008 ORAL ORDER
This
application is filed by the applicant under Section 482 of the Code
of Criminal Procedure, 1973 [for short, ‘the Code’], to quash the
complaint filed by respondent No.2 in the Court of the learned
Judicial Magistrate, First Class, at Shehara, being Criminal Case
No.391 of 2003, and the order issued therein.
Learned
counsel, Mr. Y.M. Thakore, appearing for Mr. Prakash Jani, learned
counsel for the applicant, produced communication dated 9.2.2008
addressed by the applicant, by which, it is informed that the learned
Magistrate has disposed of Criminal Case No.391 of 2003 by order
dated 13.9.2005.
The
communication dated 9.2.2008 is ordered to be taken on record.
Since
the original complaint is no more in existence, this application
would not survive and stands disposed of accordingly.
Rule
is discharged. The interim relief stands vacated.
(ANANT
S. DAVE, J.)
(swamy)
Top