Gujarat High Court
Rajendra vs State on 24 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/3377/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3377 of 2008
In
SPECIAL
CRIMINAL APPLICATION No. 431 of 2008
=================================================
RAJENDRA
BHANUPRASAD YAGNIK - Applicant
Versus
STATE
OF GUJARAT & 2 - Respondents
=================================================
Appearance :
MR
PR NANAVATI for Applicant:
MR MG NANAVATI, LD. APP for Respondent:
1,
None for Respondents : 2 -
3.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 24/06/2010
ORAL
ORDER
Ms.
Contractor appearing for Shri PR Nanavaty, learned advocate for the
applicant submits that this matter has become infructuous and it may
be disposed of. Order accordingly. Matter is disposed of as having
become infructuous.
[
S.R. BRAHMBHATT, J ]
/vgn
Top