Gujarat High Court
Prakash vs State on 11 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/11320/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11320 of 2010
In
CRIMINAL
APPEAL No. 479 of 2009
=========================================================
PRAKASH
ASHOKKUMAR LAKHWAN - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BK OZA for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
M/S
S G ASSOCIATES for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 25/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
After
the matter is heard for some time, learned advocate Mr.B.K.Oza, on
instructions from his client, does not press this application. The
same is disposed of accordingly.
(RAVI
R.TRIPATHI,J)
(P.P.BHATT,J)
pathan
Top