Gujarat High Court
Raju vs State on 17 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/1062/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1062 of 2011
With
CRIMINAL
MISC.APPLICATION No. 1063 of 2011
With
CRIMINAL
MISC.APPLICATION No. 1079 of 2011
=========================================================
RAJU
ALAM ABDULLA DEVAN & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
MA PATHAN for Applicant(s) : 1 - 2.MR SHAHNAWAZ PATHAN for
Applicant(s) : 1 - 2.MR.S G PATHAN for Applicant(s) : 1 - 2.
MR AJ
DESAI APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 17/02/2011
ORAL
ORDER
Learned
advocate for the applicants in all these applications do not press
the applications at this stage. Permission granted as prayed for. The
Applications stand disposed of as not pressed in terms of the
statement made by the learned advocate for the applicants.
(ANANT
S. DAVE, J.)
(ashish)
Top