Gujarat High Court
Thakor vs State on 17 November, 2008
Gujarat High Court Case Information System
Print
CR.MA/14570/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14570 of 2008
In
CRIMINAL
APPEAL No. 581 of 2007
=========================================================
THAKOR
MERUJI CHANDUJI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1 - 3.
Mr. M.R. Mengdey, APP, for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 17/11/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Permitted
to be withdrawn at this stage as not pressed. The application stands
disposed of as withdrawn as not pressed.
(BHAGWATI
PRASAD, J)
(BANKIM
N. MEHTA, J)
(pkn)
Top