Gujarat High Court High Court

Mukeshbhai vs State on 26 February, 2010

Gujarat High Court
Mukeshbhai vs State on 26 February, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1875/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1875 of 2010
 

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

 

MUKESHBHAI
VINODBHAI MEHTA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
SVRAJUASSOCIATES
for
Applicant(s) : 1, 
MR KARTIK PANDYA, APP  for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 26/02/2010 

 

 
ORAL
ORDER

Learned
counsel for the petitioner does not press this petition keeping all
contentions open to be raised before the competent court in discharge
application which the petitioner proposes to move. If such
application is made, the same shall be decided in accordance with
law. I have not examined any of the contentions in this petition.
The application is disposed of accordingly.

(Akil
Kureshi, J.)

(vjn)

   

Top