Gujarat High Court High Court

Parshottambhai vs State on 26 July, 2010

Gujarat High Court
Parshottambhai vs State on 26 July, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7788/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7788 of 2010
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 95 of 2009
 

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

 

PARSHOTTAMBHAI
GALABHAI CHRISTIE - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GIRISH M DAS for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 26/07/2010 

 

ORAL
ORDER

On
condition that the petitioner deposits cost of Rs.1,000/- (Rupees
one thousand) with the Gujarat State Legal Services Authority within
one week from today, Special Criminal Application No.95 of 2009
shall stand restored. The application is disposed of accordingly.

(Akil
Kureshi, J.)

(vjn)

   

Top