Gujarat High Court High Court

Narendra vs State on 19 July, 2011

Gujarat High Court
Narendra vs State on 19 July, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6499/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6499 of 2011
 

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


 

NARENDRA
KANAIYALAL THAKKAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=================================================
 
Appearance : 
MR
MAHESH BHAVSAR for Applicant(s) : 1,MR MANISH G JOSHI for
Applicant(s) : 1, 
MS ML SHAH APP for Respondent(s) :
1, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 19/07/2011 

 

ORAL
ORDER

In
view of the statement made by learned APP, on instructions, that
trial has commenced, I am not inclined to interfere, at this stage.

Accordingly,
this application stands disposed of.

Rule
discharged.

[Anant
S. Dave, J.]

*pvv

   

Top