Gujarat High Court High Court

Manishaben vs State on 28 April, 2010

Gujarat High Court
Manishaben vs State on 28 April, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/686/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 686 of 2010
 

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


 

MANISHABEN
MAHENDRASINH CHAUHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MM TIRMIZI for
Applicant(s) : 1, 
Mr Shivang Shukla, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 28/04/2010 

 

 
 
ORAL
ORDER

Mr
Shivang Shukla, learned APP appearing for the
respondent-Investigating Agency submits that if the petitioner
approaches the police authorities and the offences are disclosed as
cognizable offences, action in accordance with law will be taken
immediately.

In
view of the above, learned advocate for the petitioner does not
press this petition. This petition is disposed of as having not been
pressed.

[ANANT
S. DAVE, J.]

msp

   

Top