Gujarat High Court
Bharatsinh vs State on 14 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/1070220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10702 of 2008
In
CRIMINAL
APPEAL No. 741 of 2003
=======================================================
BHARATSINH
PRATAPSINH PARMAR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=======================================================
Appearance :
MR
AB GATESHANIYA for Applicant(s) : 1,
MS
HB PUNANI APP for Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 14/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Ms.H.B. Punani, learned APP for respondent waives service of rule.
At
the end of arguments, learned counsel for the applicant does not
press this application. Hence, this application stands disposed of as
not pressed. Rule is discharged.
(R.P.DHOLAKIA,
J.) (D.N. PATEL, J.)
/patil
Top