Gujarat High Court High Court

Labhuben vs State on 2 August, 2010

Gujarat High Court
Labhuben vs State on 2 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13822/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13822 of 2009
 

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


 

LABHUBEN
SHIVABHAI LUNAGARIA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRAVIN GONDALIYA for
Applicant(s) : 1 - 2. 
MR MG NANAVATI ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR BHAVIN S RAIYANI for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 02/08/2010 

 

 
 
ORAL
ORDER

Learned
APP for the State, under the instructions, stated that the
investigating agency has already filed A summary before the
concerned Court.

In
that view of the matter, Counsel for the petitioner does not press
this petition with liberty to apply in case of difficulty.

With
such liberty, the petition stands disposed of accordingly.

(
AKIL KURESHI, J. )

kailash

   

Top