Gujarat High Court High Court

Shri vs State on 12 August, 2008

Gujarat High Court
Shri vs State on 12 August, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1060120/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10601 of 2008
 

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

SHRI
DIPAK MITESHCHANDRA KHAMBHOLJA & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

============================================
 
Appearance : 
MR
HARESH N JOSHI LD. ADV WITH MR PM THAKKAR SR ADV for
Applicant(s) : 1 - 3. 
MR RC KODEKAR ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 12/08/2008 

 

 
 
ORAL
ORDER

In
view of the order passed in the main matter i.e. Special Criminal
Application No.359/2006, this application does not survive at this
stage.

Hence,
Criminal Misc. Application stands disposed of.

[ANANT
S. DAVE, J.]

//smita//

   

Top