Gujarat High Court
Anubha vs State on 18 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/1001/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1001 of 2010
=========================================================
ANUBHA
SAMATSINH SOLANKI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
VM PANCHOLI for
Applicant(s) : 1 - 2.MR BHARAT J JOSHI for Applicant(s) : 1 - 2.
MS.
MANISHA L. SHAH, APP for Respondent(s) : 1,
MR MEHUL M MEHTA for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 18/02/2010
ORAL
ORDER
Learned
advocate Mr. V.M. Pancholi for the applicants does not press this
application as the charge-sheet is not filed.
In
view of the above, the application stands disposed of as not pressed.
Rule is discharged.
(H.B.ANTANI,
J.)
Shekhar
Top