Gujarat High Court High Court

Rajesh vs State on 20 June, 2008

Gujarat High Court
Rajesh vs State on 20 June, 2008
Author: Bhagwati Prasad,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5441/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5441 of 2008
 

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


 

RAJESH
@ RAJUBHAI KHIMJIBHAI DHAMI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=============================================
 
Appearance : 
MR
HM PRACHCHHAK for Applicant(s) : 1, 
MR DIPEN DESAI, APP for
Respondent(s) : 1, 
============================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	

 

 
 


 

Date
: 20/06/2008 

 

 
 
ORAL
ORDER

The
trial is at the fag end. Any view expressed by this Court will
prejudice the rights of the parties. Therefore, the bail is not
pressed. Hence, dismissed. Notice discharged.

(BHAGWATI
PRASAD, J.)

siji

   

Top