Gujarat High Court
Ashaben vs State on 6 August, 2010
Gujarat High Court Case Information System
Print
SCR.A/92/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 92 of
2010
=========================================================
ASHABEN
WD/O MANUJI MATHURJI THAKORE - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
DR BHATT for
Applicant(s) : 1,MR RAJESH P MANKAD for Applicant(s) : 1,
MR
MAULIK G NANAVATI ASST. PUBLIC PROSECUTOR for Respondent(s) :
1,
NOTICE SERVED for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 06/08/2010
ORAL
ORDER
The
learned APP has, under instructions, stated that the investigation
will be transferred to the C.I.D. (Crime).
On
the above statement being made, the learned Counsel for the
petitioner does not press this petition.
The
petition is disposed of, accordingly. In view of the above
development, I have not examined the rival contentions on merits.
(AKIL
KURESHI, J.)
Umesh/
Top