Gujarat High Court
Tahir vs State on 8 March, 2010
Gujarat High Court Case Information System
Print
SCR.A/2184/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2184 of 2009
=========================================================
TAHIR
AHMEDHUSSAIN SHAIKH - Applicant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance :
MR
G RAMAKRISHNAN for
Applicant(s) : 1,
MR LR PUJARI, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) : 1,
NOTICE SERVED for Respondent(s) : 2 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 08/03/2010
ORAL
ORDER
When
this matter is called out in the second round, learned Advocate for
the petitioner is absent. The learned Advocate was also absent in
the first round.
Shri.
Pujari, learned APP appearing for the respondent submitted that
after filing of this petition, two accused are already arrested.
Charge-sheet is filed and actions are taken in accordance with law.
In
view of the above statement by learned APP at this stage, this
petition stands disposed of. No order as to costs. Notice
discharged.
(Anant
S. Dave, J.)
Caroline
Top