Gujarat High Court High Court

State vs Pravinchandra on 11 August, 2010

Gujarat High Court
State vs Pravinchandra on 11 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/500/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 500 of
2008 
=========================================================

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

PRAVINCHANDRA
MAGANLAL PATEL - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MAULIK G NANAVATI ASST. PUBLIC PROSECUTOR
for
Applicant(s) : 1, 
UNSERVED-EXPIRED (R) for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 11/08/2010 

 

ORAL
ORDER

Mr. Maulik G.

Nanavati, learned APP has stated, on instructions, that the sole
respondent having expired, this revision application has become
infructuous.

The petition is
disposed of, as having become infructuous.

(AKIL
KURESHI, J.)

Umesh/

   

Top