Gujarat High Court High Court

Ramanbhai vs State on 16 November, 2011

Gujarat High Court
Ramanbhai vs State on 16 November, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15072/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15072 of 2011
 

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

 

RAMANBHAI
SHAKABHAI RATHWA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MRMPSHAH
for
Applicant(s) : 1,MS. KRUTI M SHAH for Applicant(s) : 1, 
MS CHETNA
SHAH, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 16/11/2011 

 

 
 
ORAL
ORDER

Heard
learned Advocate for the applicant and learned APP for the State.

Learned
Advocate for the applicant states that, during the pendency of this
application, the Police has filed charge-sheet in the matter and
thereafter the trial Court has released the applicant on regular bail
and, therefore, this application has now become infructuous.

Accordingly,
this application is disposed of as having become infructuous. Rule is
discharged.

(Z.K.SAIYED,
J.)

sas

   

Top