Gujarat High Court High Court

Patel vs State on 5 August, 2011

Gujarat High Court
Patel vs State on 5 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12184/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12184 of 2004
 

In


 

CRIMINAL
MISC.APPLICATION No. 12184 of 2004
 

In
CRIMINAL MISC.APPLICATION No. 12184 of 2004
 

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

 

PATEL
JAGAT KUMAR SATISHBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SK PATEL for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR
HEMANT S SHAH for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 05/08/2011 

 

 
 
ORAL
ORDER

In
view of the fact that the petitioner, has expired, the application
stands abated qua petitioner.

It
is obvious that original complaint also stands abated.

(K.S.JHAVERI,J.)

pawan

   

Top