Gujarat High Court High Court

Manubhai vs State on 21 January, 2010

Gujarat High Court
Manubhai vs State on 21 January, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/522/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 522 of 2010
 

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


 

MANUBHAI
MULJIBHAI CHAUHAN & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
ASHISH M DAGLI for
Applicant(s) : 1 - 4. 
MS. MANISHA L. SHAH, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 21/01/2010 

 

 
 
ORAL
ORDER

Mr.

Ashish M. Dagli, learned advocate for the applicants, does not press
the application qua applicant nos. 1 and 3. With regard to applicant
nos. 2 and 4, who are aged about 17 and 14 respectively, an
appropriate application be preferred before the Juvenile Justice
Board and the same would be considered by the Board without being
influenced by the order passed by the learned Sessions Judge as well
as the withdrawal of this application. In view of the above, learned
advocate for the applicants seeks permission to withdraw the
application. Permission, as prayed for, is granted.

With
these observations, this application stands disposed of as withdrawn.

(H.B.ANTANI,
J.)

Shekhar

   

Top