Gujarat High Court High Court

Mahefuzabanu vs State on 9 February, 2010

Gujarat High Court
Mahefuzabanu vs State on 9 February, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1814/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1814 of 2009
 

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

 

MAHEFUZABANU
ILIYASH SHAIKH & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PS CHAMPANERI for
Applicant(s) : 1 - 4. 
MR KP RAWAL, APP for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 2, 
MR MHM SHAIKH for
Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 09/02/2010 

 

 
 
ORAL
ORDER

Counsel
for the petitioners does not press this petition keeping all the
contentions open.

Disposed
of accordingly. Notice is discharged. Interim relief stands vacated.

(Akil
Kureshi,J.)

(raghu)

   

Top