Gujarat High Court
Ramanbhai vs State on 5 February, 2010
   Gujarat High Court Case Information System 
  
  
    
 
 
    	      
         
	    
		   Print
				          
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	
 
	 
CR.MA/10036/2009	 1/ 1	ORDER 
 
 
	
 
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 
 
 
CRIMINAL
MISC.APPLICATION No. 10036 of 2009
 
In
 
CRIMINAL
REVISION APPLICATION No. 71 of 2009
 
 
 
=========================================
 
RAMANBHAI
BHOLIDAS PATEL & 1 - Applicant(s)
 
Versus
 
STATE
OF GUJARAT - Respondent(s)
 
=========================================
 
Appearance : 
MR
PM THAKKAR, SR. ADVOCATE with MR PRAVIN GONDALIYA
for Applicants 
MR DC
SEJPAL, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 
CORAM
			: 
			
		
		 
			 
HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	
 
 
 
 
Date
: 05/02/2010 
 
 
 
ORAL
ORDER
	In
view of the order passed in the main revision application, this
application does not survive and is disposed of accordingly. Interim
relief granted earlier shall stand vacated.
[HARSHA
DEVANI, J.]
parmar*
Top