Gujarat High Court
Thakore vs State on 21 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/981520/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9815 of 2008
In
CRIMINAL
APPEAL No. 1998 of 2008
=========================================================
THAKORE
VELAJI AMTHAJI & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS
BR RAJPUT for
Applicant(s) : 1
- 3.
MR AJ DESAI, APP for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 21/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Mr.A.J.Desai, learned APP waives service of rule on behalf of the
respondents.
Learned
counsel for the petitioner does not press this petition.
Hence, this petition stands rejected as not pressed. Rule is
discharged.
(R.P.DHOLAKIA,J.)(D.N.PATEL,J.)
radhan/
Top