Gujarat High Court High Court

Hargovind vs State on 31 August, 2010

Gujarat High Court
Hargovind vs State on 31 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9863/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9863 of 2010
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 511 of 2010
 

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

 

HARGOVIND
ALIAS TIGER MOTIBHAI RABARI DESAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YS RAJPUT for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 31/08/2010 

 

 
ORAL
ORDER

This
is an application for restoration of Special Criminal Application
No.511 of 2010.

Considering
the averments made in the application, Special Criminal Application
No.511 of 2010 is restored to file. This application stands disposed
of accordingly.

(Akil
Kureshi, J.)

(vjn)

   

Top