Gujarat High Court High Court

Ghanshyamsinh vs State on 6 December, 2010

Gujarat High Court
Ghanshyamsinh vs State on 6 December, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14000/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14000 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 12683 of 2009
 

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

 

GHANSHYAMSINH
NATUBHA GOHIL & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Applicant(s) : 1 - 2.MS BELA A PRAJAPATI for Applicant(s) : 1 - 2. 
MR
DC SEJPAL APP for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 06/12/2010 

 

 
ORAL
ORDER

Rule.

Learned
advocate Mr.B.M. Mangukiya for the applicants states that he does not
press the application, as it has become infructuous. Accordingly, the
present application stands disposed of. Rule is discharged.

(RAJESH
H. SHUKLA, J.)

rakesh/

   

Top