Gujarat High Court High Court

Hiral vs State on 16 July, 2010

Gujarat High Court
Hiral vs State on 16 July, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/794/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 794 of 2010
 

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

 

HIRAL
@ HEER D/O SURESH NARANJI THAKKAR W/O SAMIR AZIZ BAYAD & 1 -
Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant(s) : 1 - 2. 
MR MG NANAVATY, APP for Respondent(s) :
1, 
NOTICE UNSERVED for Respondent(s) : 2 - 3. 
MR RAJKUMAR
CHAUMAL for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 16/07/2010 

 

 
 
ORAL
ORDER

It
is stated that respondent no.4 has filed an affidavit. On the basis
of said affidavit, counsel for the petitioners does not press this
petition.

Disposed
of accordingly.

(Akil
Kureshi,J.)

(raghu)

   

Top