Gujarat High Court Case Information System
Print
CR.MA/1097920/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10979 of
2008
=========================================================
SUBHADRABEN
SOMABHAI PRAJAPATI - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
ANIL N MEHTA for
Applicant(s) : 1,
MR SP HASURKAR ASST. PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR HM PARIKH for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 20/10/2008
ORAL
ORDER
With
regard to the averments made in this application, the applicant is
directed to approach D.S.P., Anand by way of an application for
providing her police protection and on such application being
preferred by the applicant, D.S.P., Anand shall consider and decide
the same in accordance with law without being influenced by the order
passed by this Court.
In
view of the above direction, Mr. Mehta, learned Advocate for the
applicant states that he is not pressing this application at this
stage. Hence, the application stands disposed of as not pressed.
Notice is discharged.
(M.D.
Shah,J.)
Umesh/
Top