Gujarat High Court
Amit vs State on 8 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/11832/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11832 of 2010
=========================================================
AMIT
SUBHASHBHAI PUNJABI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
DAXESH T DAVE for
Applicant(s) : 1,
Ms. MINI NAIR, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 08/10/2010
ORAL
ORDER
In
view of the statement made by learned advocate Mr. Daxesh Dave that
the applicant has already surrendered and the application deserves to
be disposed of, the present application stands disposed of. Rule is
discharged.
(Rajesh
H. Shukla, J.)
(hn)
Top