Gujarat High Court
Narendra vs State on 25 January, 2010
Gujarat High Court Case Information System
Print
CR.MA/14067/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14067 of 2009
=========================================================
NARENDRA
KANNAIYALAL THAKKAR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PR NANAVATI for
Applicant(s) : 1,
MS KRINA CALLA ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 25/01/2010
ORAL ORDER
In Criminal Miscellaneous Application No.14066 of 2009 which was
tagged with Criminal Miscellaneous Application No.14067 of 2009, and
common order was passed on 12.01.2010 for withdrawal of both
applications.
The
present application is placed on board today for admission hearing.
Considering
the aforesaid order which is passed in both the matters, nothing is
required to be done in the matter as this matter as well is disposed
of by common order passed on 12.01.2010.
(H.B.ANTANI,
J.)
Amit/-
Top