Gujarat High Court
Narendra vs State on 19 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/6499/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6499 of 2011
=================================================
NARENDRA
KANAIYALAL THAKKAR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=================================================
Appearance :
MR
MAHESH BHAVSAR for Applicant(s) : 1,MR MANISH G JOSHI for
Applicant(s) : 1,
MS ML SHAH APP for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 19/07/2011
ORAL
ORDER
In
view of the statement made by learned APP, on instructions, that
trial has commenced, I am not inclined to interfere, at this stage.
Accordingly,
this application stands disposed of.
Rule
discharged.
[Anant
S. Dave, J.]
*pvv
Top