Gujarat High Court
Mansukhbhai vs State on 9 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/1119620/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11196 of 2008
In
CRIMINAL
APPEAL No. 2253 of 2008
=======================================================
MANSUKHBHAI
P KAVA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=======================================================
Appearance :
MR
VIVEK N MAPARA for Applicant(s) : 1,
MR
AJ DESAI APP for Respondent(s) :
1,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 09/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Learned A.P.P. Mr.A.J. Desai waives service of rule on behalf of the
respondent-State.
At
the end of arguments, learned counsel for the applicant, Mr.Vevek N.
Mapara does not press this application. Hence, this application
stands disposed of as not pressed. Rule is discharged.
(R.P.DHOLAKIA,
J.) (D.N. PATEL, J.)
/patil
Top