Gujarat High Court
Jyotiben vs State on 11 May, 2011
Gujarat High Court Case Information System Print SCR.A/1056/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CRIMINAL APPLICATION No. 1056 of 2011 ========================================================= JYOTIBEN HIMANSHU P DOSHI & 4 - Applicant(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ========================================================= Appearance : MR SIKANDER SAIYED for Applicant(s) : 1 - 5. PUBLIC PROSECUTOR for Respondent(s) : 1, None for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE MD SHAH Date : 11/05/2011 ORAL ORDER
Learned
APP, on instructions, submits that so far as the petitioners no.1 to
4 are concerned, at present no offence or material is found to
connect them with the crime and so far as petitioner no.5 is
concerned, he is arrested.
In
view of the above, learned advocate for the petitioners does not
press this petition at this stage. This petition stands disposed of
as not pressed at this stage. Direct service today is permitted.
(
M.D.Shah, J )
srilatha
Top