Gujarat High Court High Court

Raju vs State on 17 February, 2011

Gujarat High Court
Raju vs State on 17 February, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1062/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1062 of 2011
 

With


 

CRIMINAL
MISC.APPLICATION No. 1063 of 2011
 

With


 

CRIMINAL
MISC.APPLICATION No. 1079 of 2011
 

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


 

RAJU
ALAM ABDULLA DEVAN & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MA PATHAN for Applicant(s) : 1 - 2.MR SHAHNAWAZ PATHAN for
Applicant(s) : 1 - 2.MR.S G PATHAN for Applicant(s) : 1 - 2. 
MR AJ
DESAI APP for Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 17/02/2011 

 

 
 
ORAL
ORDER

Learned
advocate for the applicants in all these applications do not press
the applications at this stage. Permission granted as prayed for. The
Applications stand disposed of as not pressed in terms of the
statement made by the learned advocate for the applicants.

(ANANT
S. DAVE, J.)

(ashish)

   

Top