Gujarat High Court High Court

State vs Shri on 11 August, 2011

Gujarat High Court
State vs Shri on 11 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/101/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 101 of 2006
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

SHRI
RAMESHBHAI SEVADAS LASHKARI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KARTIK PANDYA, LD.ADDL.PUBLIC PROSECUTOR
for
Applicant(s) : 1, 
NOTICE NOT RECD BACK for Respondent(s) : 1, 
MR
HARSHIT S TOLIA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 11/08/2011
 

ORAL
ORDER

Mr.Parth
Tolia, learned advocate appearing on behalf of Mr.H.S. Tolia, learned
advocate for the respondent, on instructions states that the
proceedings in question against the respondent before the trial Court
are already over and the respondent has already been acquitted.

In
view of aforesaid statement made by the learned advocate for the
respondent, the Revision Application stands disposed of. Rule is
discharged with no order as to costs. Liberty to revive in case of
difficulty.

(K.S.

Jhaveri, J)

Aakar

   

Top