Gujarat High Court
Alpeshbhai vs State on 5 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/1141820/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11418 of 2008
In
CRIMINAL
APPEAL No. 2282 of 2008
=======================================================
ALPESHBHAI
@ GHOGHO KARSANBHAIRATHOD SAGAR - Applicant
Versus
STATE
OF GUJARAT - Respondent(s)
=======================================================
Appearance :
MR
JM BUDDHBHATTI for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 05/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Mr.P.D. Bhate, learned APP for respondents waives service of rule.
At
the end of arguments, learned counsel for the applicant does not
press this application. Hence, this application stands disposed of
as not pressed. Rule is discharged.
(R.P.DHOLAKIA,
J.) (D.N. PATEL, J.)
/patil
Top