Gujarat High Court High Court

Sevani vs State on 10 September, 2008

Gujarat High Court
Sevani vs State on 10 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/591/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 591 of 2008
 

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

 

SEVANI
PRAHLADBHAI KISHANBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YN OZA WITH MS SRUSHTI A THULA for
Applicant(s) : 1, 
MR RC KODEKAR, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 10/09/2008 

 

 
 
ORAL
ORDER

As
this Court has issued notice in Criminal Misc. Application No.11591
of 2008 for the same relief, Shri Y.N.Oza, learned Senior Counsel
appearing for the applicant does not press the revision application
and accordingly this application is dismissed as not pressed without
prejudice to his rights and contentions of the withdrawal of the
aforesaid application.

(
M.R. SHAH, J. )

syed/

   

Top