Gujarat High Court High Court

Hiteshkumar vs State on 18 January, 2010

Gujarat High Court
Hiteshkumar vs State on 18 January, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14867/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14867 of 2008
 

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


 

HITESHKUMAR
NATWARLAL THAKKAR & 6 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=======================================================
Appearance : 
MR
MAHENDRA K PATEL for Applicant(s) : 1 - 7. 
MR RC KODEKAR APP for
Respondent(s) : 1, 
RULE UNSERVED for Respondent(s) : 2, 
MR
ASHISH M DAGLI for Respondent(s) :
2, 
======================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 18/01/2010
 

ORAL
ORDER

Learned
counsel places on record the communication indicating that the Police
has filed ‘B’ summary. He, therefore, does not press this
application. Disposed of accordingly. Rule is discharged.

(AKIL
KURESHI,J.)

/patil

   

Top