Gujarat High Court
Labhuben vs State on 2 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/13822/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13822 of 2009
=========================================================
LABHUBEN
SHIVABHAI LUNAGARIA & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PRAVIN GONDALIYA for
Applicant(s) : 1 - 2.
MR MG NANAVATI ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR BHAVIN S RAIYANI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 02/08/2010
ORAL
ORDER
Learned
APP for the State, under the instructions, stated that the
investigating agency has already filed A summary before the
concerned Court.
In
that view of the matter, Counsel for the petitioner does not press
this petition with liberty to apply in case of difficulty.
With
such liberty, the petition stands disposed of accordingly.
(
AKIL KURESHI, J. )
kailash
Top