Gujarat High Court
Mansukhbhai vs State on 24 September, 2010
Gujarat High Court Case Information System
Print
CR.RA/435/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 435 of 2010
=========================================================
MANSUKHBHAI
RAMJIBHAI GOHEL & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
DIPAK R DAVE for
Applicant(s) : 1 - 3.
MR KARTIK PANDYA, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 24/09/2010
ORAL
ORDER
Observations
made by the learned Judge in impugned order are prima facie in nature
and would not come in way of the petitioners in their defence during
the trial. In view of the above observations, counsel for the
petitioner does not press this petition.
Disposed
of accordingly.
(Akil
Kureshi,J.)
(raghu)
Top