Gujarat High Court
Mukesh vs State on 17 January, 2011
Gujarat High Court Case Information System
Print
CR.MA/82/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 82 of 2011
In
CRIMINAL
APPEAL No. 929 of 2009
=========================================================
MUKESH
SURESHBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR. LB DABHI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 17/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1. Rule.
Mr. LB Dabhi, learned Addl. Public Prosecutor waives service of
notice of rule on behalf of the respondent – State of Gujarat.
2. Having
regard to the facts of the case, the application is taken up for
hearing today.
3. For
the reasons recorded in Criminal Misc. Application No.80 of 2011,
this application stands rejected. Rule is discharged.
(A.M.KAPADIA,
J.)
(BANKIM.N.MEHTA, J.)
shekhar/-
Top