Gujarat High Court
Vimal vs State on 1 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/1241/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1241 of 2011
In
CRIMINAL
APPEAL No. 151 of 2011
=========================================================
VIMAL
MAGANBHAI RAMANI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS
AMRITA AJMERA for Applicant(s) : 1,
PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 01/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Heard
learned advocate Ms.Amrita Ajmera for the applicant.
After
the matter is heard, learned advocate states that she does not invite
reasoned order. Request is granted. Application is rejected without
setting out reasons in detail.
(RAVI
R.TRIPATHI,J)
(P.P.BHATT,J)
pathan
Top