Gujarat High Court High Court

Subhadraben vs State on 20 October, 2008

Gujarat High Court
Subhadraben vs State on 20 October, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1097920/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10979 of
2008 
=========================================================

 

SUBHADRABEN
SOMABHAI PRAJAPATI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ANIL N MEHTA for
Applicant(s) : 1, 
MR SP HASURKAR ASST. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR HM PARIKH for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 20/10/2008 

 

ORAL
ORDER

With
regard to the averments made in this application, the applicant is
directed to approach D.S.P., Anand by way of an application for
providing her police protection and on such application being
preferred by the applicant, D.S.P., Anand shall consider and decide
the same in accordance with law without being influenced by the order
passed by this Court.

In
view of the above direction, Mr. Mehta, learned Advocate for the
applicant states that he is not pressing this application at this
stage. Hence, the application stands disposed of as not pressed.
Notice is discharged.

(M.D.

Shah,J.)

Umesh/

   

Top