Gujarat High Court
J.H.Nagla vs State on 18 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/6779/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6779 of 2006
=========================================
J.H.NAGLA
- Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
YOGESH S LAKHANI for
Applicant(s) : 1,
MR KARTIK PANDYA, APP for Respondent(s) :
1,
RULE SERVED BY DS for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 18/04/2011
ORAL
ORDER
The
application was not pressed, and therefore, it is disposed without
entering into the facts of the case and contentions of the parties.
Rule is discharged and interim relief is vacated with no order as to
costs. It would be open for the petitioner to take all the
contentions and defences as may be available to him in the trial
court.
[D.H.WAGHELA,
J.]
JYOTI
Top