Gujarat High Court
Tapubha vs State on 25 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/5757/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5757 of 2008
=========================================================
TAPUBHA
@ BHANUBHA S/O VANKAJIVIKRAMSINH SODHA - Applicant
Versus
STATE
OF GUJARAT - Respondent
=========================================================
Appearance :
MR
PM LAKHANI for the Applicant.
MR KP
RAWAL, APP for the Respondent.
========================================================
CORAM
:
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 25/07/2008
ORAL
ORDER
Learned
counsel for the applicant submitted that due to passage of time,
trial is over and the applicant is acquitted and, hence, the
applicant does not press this application.
2. In
view of the aforesaid submission, this application is disposed of as
not pressed. Notice is discharged.
(D.N.PATEL,J)
*dipti
Top