Gujarat High Court
Versiji vs State on 29 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/471020/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4710 of 2008
In
CRIMINAL
APPEAL No. 1332 of 2008
=======================================================
VERSIJI
AJMALJI THAKOR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=======================================================
Appearance :
MR
MRUDUL M BAROT for Applicant(s) : 1,
MR
AJ DESAI APP for Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 29/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Learned A.P.P. Mr.A.J. Desai waives service of rule on behalf of the
respondent-State.
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