Gujarat High Court High Court

Tinaji vs State on 16 September, 2008

Gujarat High Court
Tinaji vs State on 16 September, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/1187520/2008	 1/ 1	ORDER 
 
 

	

 


IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No.11875 of 2008
 

In
 

CRIMINAL
APPEAL No.1998 of 2008
 

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


 

TINAJI
VALAJI THAKORE,
 

THRO'
 TINIBEN TIMAJI THAKORE- Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=======================================================
Appearance : 
MS MS SHARMA for
Applicant(s) : 1, 
MR AJ DESAI, APP for Respondent(s) :
1-2, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.N.PATEL
		
	

 

Date
: 16/09/2008 

 

ORAL
ORDER

(Per : HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Rule.

Mr.A.J.Desai, learned APP waives service of rule on behalf of the
respondents.

Heard
learned counsel for the applicant and learned APP for the
respondents.

Learned
counsel for the petitioner does not press this application.
Hence, this application stands rejected as not pressed. Rule is
discharged.

(R.P.DHOLAKIA,J.)(D.N.PATEL,J.)

radhan/

   

Top