Gujarat High Court
Nirav vs State on 22 March, 2010
Gujarat High Court Case Information System Print CR.MA/2283/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 2283 of 2010 In SPECIAL CRIMINAL APPLICATION No. 1352 of 2008 ============================================= NIRAV ANUPANBHAI TARKAS - Applicant(s) Versus STATE OF GUJARAT & 5 - Respondent(s) ============================================= Appearance : MR ASIM J PANDYA for Applicant(s) : 1, PUBLIC PROSECUTOR for Respondent(s) : 1, None for Respondent(s) : 2 - 6. ============================================= CORAM : HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 22/03/2010 ORAL ORDER
Learned
advocate Mr.Uday Vyas, appears for unserved respondents and states
that now he has instruction to appear on behalf of respondent Nos.2
to 6.
In
view of the above, Mr.Asim Pandya, learned advocate for the applicant
does not press this application.
Accordingly,
this application stands disposed of as not pressed.
[Anant
S. Dave, J.]
*pvv
Top