Gujarat High Court
Hiral vs State on 16 July, 2010
Gujarat High Court Case Information System
Print
SCR.A/794/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 794 of 2010
=========================================================
HIRAL
@ HEER D/O SURESH NARANJI THAKKAR W/O SAMIR AZIZ BAYAD & 1 -
Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1 - 2.
MR MG NANAVATY, APP for Respondent(s) :
1,
NOTICE UNSERVED for Respondent(s) : 2 - 3.
MR RAJKUMAR
CHAUMAL for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 16/07/2010
ORAL
ORDER
It
is stated that respondent no.4 has filed an affidavit. On the basis
of said affidavit, counsel for the petitioners does not press this
petition.
Disposed
of accordingly.
(Akil
Kureshi,J.)
(raghu)
Top