Gujarat High Court High Court

Nanubhai vs State on 29 July, 2010

Gujarat High Court
Nanubhai vs State on 29 July, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2208/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2208 of 2009
 

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

 

NANUBHAI
DAHYABHAI KAMALI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJ SHASTRI for
Applicant(s) : 1, 
MR MG NANAVATY, APP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 29/07/2010 

 

 
 
ORAL
ORDER

Counsel
for the petitioner stated that petitioner would file complaint in
writing to the concerned Magistrate. If such complaint is filed, I am
sure learned Magistrate shall take such steps as may be found
necessary in accordance with law.

With
such observations, petition is disposed of.

(Akil
Kureshi,J.)

(raghu)

   

Top