Gujarat High Court
Atul vs Jaikumar on 8 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/160220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1602 of 2008
=========================================================
ATUL
SARTANBHAI DESAI (RABARI) - Applicant(s)
Versus
JAIKUMAR
MADHUBHAI PATEL & 1 - Respondent(s)
=========================================================
Appearance :
MR
UA TRIVEDI for Applicant(s) : 1,
MR KT DAVE
APP for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 08/08/2008
ORAL
ORDER
Learned
APP submits that with regard to the prayer made in this application,
he will instruct the Investigating Officer to do the needful in the
matter and to file appropriate summary.
In
view of the above, learned counsel for the applicant, does not press
this application, at this stage.
Permission,
as prayed for, is granted.
This
Criminal Misc. Application stands disposed of as not pressed.
Notice
discharged.
Ad
interim relief, if any, stands vacated forthwith.
(ANANT S. DAVE, J.)
*pvv
Top