Gujarat High Court
Panchal vs State on 15 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/2860/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2860 of 2010
=============================================
PANCHAL
NIRANJANBHAI BHOGILAL & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=============================================
Appearance :
MR
YM THAKORE for Applicant(s) : 1 - 2.
MR KARTIK PANDYA ADDL. PUBLIC
PROSECUTOR for Respondent(s) : 1,
MR MAHENDRA K PATEL for
Respondent(s) : 2,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 15/04/2010
ORAL
ORDER
Mr.
Kartik Pandya, learned APP, for respondent No.1 submits that charge
sheet is filed.
In
view of the above, without entering into merit of the case, keeping
it open for the applicants to take appropriate remedy and corrective
measures before the concerned court and to file an application, this
application is disposed of at this stage. Notice discharged.
[ANANT
S. DAVE, J.]
//smita//
Top