Gujarat High Court
Nanubhai vs State on 29 July, 2010
Gujarat High Court Case Information System
Print
SCR.A/2208/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2208 of 2009
=========================================================
NANUBHAI
DAHYABHAI KAMALI - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
AJ SHASTRI for
Applicant(s) : 1,
MR MG NANAVATY, APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 29/07/2010
ORAL
ORDER
Counsel
for the petitioner stated that petitioner would file complaint in
writing to the concerned Magistrate. If such complaint is filed, I am
sure learned Magistrate shall take such steps as may be found
necessary in accordance with law.
With
such observations, petition is disposed of.
(Akil
Kureshi,J.)
(raghu)
Top