Gujarat High Court High Court

Barot vs State on 21 July, 2010

Gujarat High Court
Barot vs State on 21 July, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7393/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7393 of 2010
 

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


 

BAROT
SANJAYBHAI @ LALABHAI HASHMUKHBHAI & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=====================================================
 
Appearance
: 
MRS
NISHA M PARIKH for Applicant(s) : 1 - 4. 
MS MINI NAIR ADDITIONAL
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=====================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 21/07/2010 

 

 
 
ORAL
ORDER

Learned
advocate Ms. Nisha Parikh has submitted that the applicants have been
released on bail. Therefore, she does not press this application.

In
view of the statement made by the learned advocate for the
applicants, the application is disposed of as not pressed. Rule is
discharged.

(Z.K.SAIYED,
J.)

ynvyas

   

Top