Gujarat High Court
Nazir vs State on 20 March, 2009
Gujarat High Court Case Information System
Print
CR.MA/322520/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3225 of 2009
=========================================================
NAZIR
MOHHAMAD ALI MOHHAMAD VORA & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HARSHADRAY A DAVE for
Applicant(s) : 1
- 2.MR HARDIK A DAVE for
Applicant(s) : 1
- 2.
Ms Manisha L Shah, Addl.PUBLIC
PROSECUTOR for
Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 20/03/2009
ORAL
ORDER
Learned
Advocate for the petitioner does not press this petition at this
stage. The petition is disposed of accordingly.
[ANANT
S. DAVE, J.]
msp
Top