Gujarat High Court
Virendra vs State on 28 July, 2010
Gujarat High Court Case Information System
Print
CR.RA/336/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 336 of 2010
=======================================================
VIRENDRA
RATANLAL GANDHI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
MR
EE SAIYED for Applicant(s) : 1,
MR LR POOJARI APP for
Respondent(s) : 1,
None for Respondent(s) :
2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 28/07/2010
ORAL
ORDER
BELOW SPEAKING TO MINUTES
The
present note for speaking to minutes has been filed by the learned
counsel, Mr.E.E. Saiyed.
As
the Court was not inclined stating that there is no clarification
required, learned counsel, Mr.Saiyed does not press this note.
Accordance, present note for speaking to minutes stands disposed of
as not pressed.
(RAJESH
H.SHUKLA, J.)
/patil
Top