Gujarat High Court
Jyotiben vs State on 11 May, 2011
Gujarat High Court Case Information System
Print
SCR.A/1056/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1056 of 2011
=========================================================
JYOTIBEN
HIMANSHU P DOSHI & 4 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SIKANDER SAIYED for
Applicant(s) : 1 - 5.
PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 11/05/2011
ORAL
ORDER
Learned
APP, on instructions, submits that so far as the petitioners no.1 to
4 are concerned, at present no offence or material is found to
connect them with the crime and so far as petitioner no.5 is
concerned, he is arrested.
In
view of the above, learned advocate for the petitioners does not
press this petition at this stage. This petition stands disposed of
as not pressed at this stage. Direct service today is permitted.
(
M.D.Shah, J )
srilatha
Top