Gujarat High Court
State vs Mukeshbhai on 19 January, 2011
Gujarat High Court Case Information System
Print
CR.MA/570/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 570 of 2011
=========================================
STATE
OF GUJARAT - Applicant(s)
Versus
MUKESHBHAI
LALJIBHAI PATEL - Respondent(s)
=========================================
Appearance :
PUBLIC
PROSECUTOR for
Applicant(s) : 1,
None for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 19/01/2011
ORAL
ORDER
Mr.H.L.
Jani, learned Additional Public Prosecutor for the applicant, has
made a statement that as per the instructions received from
Mr.Suresh T. Desale, Bukkal No.279 of Vyara Police Station and
Mr.D.G. Kanthariya, Ukai Police Station, anticipatory bail is
already executed and the respondent is already released.
Hence,
in view of statement made by Mr.Jani, present application is
disposed of as having become infructuous.
(Z.
K. Saiyed, J)
Anup
Top