Gujarat High Court High Court

Rajendrasinh vs State on 6 April, 2010

Gujarat High Court
Rajendrasinh vs State on 6 April, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2759/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2759 of 2010
 

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

 

RAJENDRASINH
@ MANUJI AMARSINH VAGHELA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MM TIRMIZI for
Applicant(s) : 1, 
MR DIVYESH SEJPAL, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 06/04/2010 

 

ORAL
ORDER

Learned
advocate for the applicant does not press the present application.
The application stands disposed of as not pressed. Rule is
discharged.

[H.B.

ANTANI, J.]

pirzada/-

   

Top