Gujarat High Court High Court

Kantibhai vs State on 16 August, 2010

Gujarat High Court
Kantibhai vs State on 16 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/993/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 993 of 2010
 

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


 

KANTIBHAI
SHANABHAI VANKAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=======================================================
Appearance : 
MR
RJ GOSWAMI for Applicant(s) : 1, 
MR KP RAVAL APP for Respondent(s)
: 1, 
None for Respondent(s) :
2, 
======================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 03/02/2010
 

ORAL
ORDER

Learned
counsel for the applicant submitted that the applicant is not
involved, that he is practicing advocate and he has also made
presentation to the Police Inspector on 28.01.2010.

I
am sure that he shall examine all aspect of the matter including take
into consideration the representation of the applicant.

In
view of above observation, this application is not pressed. Disposed
of accordingly.

(AKIL
KURESHI,J.)

/patil

   

Top