Gujarat High Court
Barot vs State on 21 July, 2010
Gujarat High Court Case Information System
Print
CR.MA/7393/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7393 of 2010
=====================================================
BAROT
SANJAYBHAI @ LALABHAI HASHMUKHBHAI & 3 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=====================================================
Appearance
:
MRS
NISHA M PARIKH for Applicant(s) : 1 - 4.
MS MINI NAIR ADDITIONAL
PUBLIC PROSECUTOR for Respondent(s) :
1,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 21/07/2010
ORAL
ORDER
Learned
advocate Ms. Nisha Parikh has submitted that the applicants have been
released on bail. Therefore, she does not press this application.
In
view of the statement made by the learned advocate for the
applicants, the application is disposed of as not pressed. Rule is
discharged.
(Z.K.SAIYED,
J.)
ynvyas
Top