Gujarat High Court
Hiteshkumar vs State on 18 January, 2010
Gujarat High Court Case Information System
Print
CR.MA/14867/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14867 of 2008
=======================================================
HITESHKUMAR
NATWARLAL THAKKAR & 6 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
MR
MAHENDRA K PATEL for Applicant(s) : 1 - 7.
MR RC KODEKAR APP for
Respondent(s) : 1,
RULE UNSERVED for Respondent(s) : 2,
MR
ASHISH M DAGLI for Respondent(s) :
2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 18/01/2010
ORAL
ORDER
Learned
counsel places on record the communication indicating that the Police
has filed ‘B’ summary. He, therefore, does not press this
application. Disposed of accordingly. Rule is discharged.
(AKIL
KURESHI,J.)
/patil
Top