Gujarat High Court
Mukeshkumar vs State on 10 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/13604/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13604 of 2011
In
CRIMINAL
APPEAL No. 317 of 2003
=========================================================
MUKESHKUMAR
MANGILAL ACHARYA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
AJAY L PANDAV for
Applicant(s) : 1,
MR KARTIK PANDYA, APP for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 10/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
application was not pressed with a view to filing separate fresh
Special Criminal Application in respect of the grievance of the
applicant concerned. Permission being granted, the application is
disposed with liberty to the applicant to file fresh Special Criminal
Application.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
*
Pansala.
Top