Gujarat High Court
Nirav vs State on 22 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/2283/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2283 of 2010
In
SPECIAL
CRIMINAL APPLICATION No. 1352 of 2008
=============================================
NIRAV
ANUPANBHAI TARKAS - Applicant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=============================================
Appearance :
MR
ASIM J PANDYA for Applicant(s) : 1,
PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
6.
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 22/03/2010
ORAL
ORDER
Learned
advocate Mr.Uday Vyas, appears for unserved respondents and states
that now he has instruction to appear on behalf of respondent Nos.2
to 6.
In
view of the above, Mr.Asim Pandya, learned advocate for the applicant
does not press this application.
Accordingly,
this application stands disposed of as not pressed.
[Anant
S. Dave, J.]
*pvv
Top