Gujarat High Court High Court

Prakash vs State on 11 July, 2011

Gujarat High Court
Prakash vs State on 11 July, 2011
Author: Ravi R.Tripathi, P.P.Bhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11320/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11320 of 2010
 

In


 

CRIMINAL
APPEAL No. 479 of 2009
 

=========================================================

 

PRAKASH
ASHOKKUMAR LAKHWAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BK OZA for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
M/S
S G ASSOCIATES for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 25/02/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

After
the matter is heard for some time, learned advocate Mr.B.K.Oza, on
instructions from his client, does not press this application. The
same is disposed of accordingly.

(RAVI
R.TRIPATHI,J)

(P.P.BHATT,J)

pathan

   

Top