Gujarat High Court High Court

J.H.Nagla vs State on 18 April, 2011

Gujarat High Court
J.H.Nagla vs State on 18 April, 2011
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6779/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6779 of 2006
 

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


 

J.H.NAGLA
- Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
YOGESH S LAKHANI for
Applicant(s) : 1, 
MR KARTIK PANDYA, APP for Respondent(s) :
1, 
RULE SERVED BY DS for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 18/04/2011 

 

 
ORAL
ORDER

The
application was not pressed, and therefore, it is disposed without
entering into the facts of the case and contentions of the parties.
Rule is discharged and interim relief is vacated with no order as to
costs. It would be open for the petitioner to take all the
contentions and defences as may be available to him in the trial
court.

[D.H.WAGHELA,
J.]

JYOTI

   

Top