Gujarat High Court
Anubha vs State on 18 February, 2010
Gujarat High Court Case Information System Print CR.MA/1001/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 1001 of 2010 ========================================================= ANUBHA SAMATSINH SOLANKI & 1 - Applicant(s) Versus STATE OF GUJARAT - Respondent(s) ========================================================= Appearance : MR VM PANCHOLI for Applicant(s) : 1 - 2.MR BHARAT J JOSHI for Applicant(s) : 1 - 2. MS. MANISHA L. SHAH, APP for Respondent(s) : 1, MR MEHUL M MEHTA for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE H.B.ANTANI Date : 18/02/2010 ORAL ORDER
Learned
advocate Mr. V.M. Pancholi for the applicants does not press this
application as the charge-sheet is not filed.
In
view of the above, the application stands disposed of as not pressed.
Rule is discharged.
(H.B.ANTANI,
J.)
Shekhar
Top