Gujarat High Court High Court

State vs Ashish on 18 February, 2010

Gujarat High Court
State vs Ashish on 18 February, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/464/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 464 of 2010
 

In


 

CRIMINAL
REVISION APPLICATION No. 804 of 2009
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

ASHISH
ASHOKBHAI MALHOTRA & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KARTIK PANDYA, APP for Applicant(s) : 1, 
RULE SERVED for
Respondent(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 18/02/2010 

 

 
 
ORAL
ORDER

Considering
averments made in the application and submissions made, delay caused
in filing Criminal Revision Application No.804/2009, is condoned.

This
application is disposed of.

(Akil
Kureshi, J.)

menon

   

Top