Gujarat High Court High Court

Kishoresingh vs State on 3 February, 2011

Gujarat High Court
Kishoresingh vs State on 3 February, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/951/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 951 of 2011
 

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


 

KISHORESINGH
@ KISHORE LANGDO LALSINGH RATHOD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=================================================
 
Appearance : 
MRDJPANCHAL
for Applicant(s) : 1,MR DAIFRAZ HAVEWALLA for Applicant(s) : 1, 
MR
DC SEJPAL, ADDL.PUBLIC PROSECUTOR for Respondent(s) :
1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 03/02/2011 

 

ORAL
ORDER

Since the
chargesheet is yet to be filed, counsel for the applicant does not
press at this stage. Dismissed as not pressed.

(Akil Kureshi,
J. )

sudhir

   

Top