Gujarat High Court High Court

Mansukhbhai vs State on 24 September, 2010

Gujarat High Court
Mansukhbhai vs State on 24 September, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/435/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 435 of 2010
 

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

 

MANSUKHBHAI
RAMJIBHAI GOHEL & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DIPAK R DAVE for
Applicant(s) : 1 - 3. 
MR KARTIK PANDYA, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 24/09/2010 

 

 
 
ORAL
ORDER

Observations
made by the learned Judge in impugned order are prima facie in nature
and would not come in way of the petitioners in their defence during
the trial. In view of the above observations, counsel for the
petitioner does not press this petition.

Disposed
of accordingly.

(Akil
Kureshi,J.)

(raghu)

   

Top