Gujarat High Court
Apoorva vs State on 18 March, 2009
Gujarat High Court Case Information System
Print
CR.MA/187420/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
ORDER
IN NOTE FOR SPEKAING TO MINUTES
IN
CRIMINAL
MISC.APPLICATION No. 1874 of 2009
In
CRIMINAL
MISC.APPLICATION No. 4258 of 2003
=========================================================
APOORVA
L.SANGHVI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PRABHAV MEHTA for NANAVATI ASSOCIATES for
Applicant(s) : 1,
MR LB DABHI ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 18/03/2009
ORAL
ORDER
Mr.
Prabhav Mehta, learned Advocate for Nanavati Associates for the
applicant states that he is not pressing the note for speaking to
minutes.
In
view of the above, the note for speaking to minutes stands disposed
of as not pressed.
(SMT.
ABHILASHA KUMARI, J.)
Umesh/
Top