Gujarat High Court
Siddharth vs State on 24 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/8119/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8119 of 2003
In
SPECIAL
CRIMINAL APPLICATION No. 980 of 2003
=========================================================
SIDDHARTH
BABUBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
BB NAIK for
Applicant(s) : 1,
MS.ARCHNA RAVAL APP for Respondent(s) : 1 - 2,
4,
MR BD KARIA for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 24/07/2008
ORAL
ORDER
1. This
application deserves to be rejected for the following reasons.
1.1. That
the main petition has been dismissed and Babubhai Patel-father of the
applicant, who was arrested, has now been released on bail by the
Apex Court as per the statement made at the Bar by learned A.P.P. as
confirmed by learned advocate Mr.Karia.
2. The
application, therefore, stands rejected. Notice discharged.
(A.L.DAVE,
J.)
Hitesh
Top