Gujarat High Court High Court

Sohilkumar vs State on 17 February, 2010

Gujarat High Court
Sohilkumar vs State on 17 February, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1592/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1592 of 2009
 

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


 

SOHILKUMAR
LALABHAI GHANCHI & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=======================================================
Appearance : 
MR
ASHISH M DAGLI for Applicant(s) : 1 - 2. 
MR KP RAVAL APP for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
======================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 17/02/2010
 

ORAL
ORDER

Learned
counsel for the applicants stated that since the dispute is settled
between the parties, at this stage Police protection is not
necessary. He therefore does not press this application. Disposed of
accordingly.

(AKIL
KURESHI,J.)

/patil

   

Top