Gujarat High Court High Court

Rajesh vs State on 27 August, 2010

Gujarat High Court
Rajesh vs State on 27 August, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3330/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3330 of 2010
 

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

 

RAJESH
S/O MANUBHAI SHANKERBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MRUGEN K PUROHIT for
Applicant(s) : 1, 
MR DIVYESH SEJPAL, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 16/06/2010 

 

 
 
ORAL
ORDER

Mr.

Mrugan Purohit, learned advocate for the applicant states that as the
complaint qua the present applicant is quashed by a co-ordinate bench
of this Court, he does not press this application. This application,
therefore, stands disposed of accordingly. Rule is discharged.

mathew					[
H.B. ANTANI, J.]

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top