Gujarat High Court
Mukesh vs State on 21 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/4535/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4535 of 2011
=========================================================
MUKESH
DURGAPRASAD KANOJIA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
BC DAVE for
Applicant.
MR HL JANI, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 21/04/2011
ORAL
ORDER
On
instructions of PSI B.M. Desai of Limbayat Police Station, Surat, Mr.
H.L. Jani, learned Additional Public Prosecutor at the outset states
that the trial in the matter is already commenced.
In
view of the above, learned advocate does not press this application.
This application stands disposed of as not pressed. In case of
difficulty, it would be open for the applicant to move appropriate
application before this Court.
mathew
[H.B. ANTANI, J.]
Top