Gujarat High Court High Court

Appearance : vs Mr M.R. Mengdey on 11 August, 2010

Gujarat High Court
Appearance : vs Mr M.R. Mengdey on 11 August, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/146/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 146 of 2009
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 2257 of 2008
 

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


 

RAMESHBHAI
CHHAGANBHAI MISTRY 

 

Versus
 

STATE
OF GUJARAT 

 

=========================================
 
Appearance : 
MR
PARTHIV A BHATT for Applicant 
MR M.R. MENGDEY
APP for Respondent No. 1 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 13/05/2009 

 

 
 
ORAL
ORDER

The
petitioner is at liberty to raise all the contentions which are
raised by filing the present petition before the Trial Court during
the trial and if such contentions are raised by the petitioner, then
the same will be decided by the Trial Court in accordance with
law.

In
view of above, both the petitions are disposed of as withdrawn.

(M.

D. SHAH, J.)

pnnair

   

Top