Gujarat High Court
Tinaji vs State on 16 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/1187520/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No.11875 of 2008
In
CRIMINAL
APPEAL No.1998 of 2008
=======================================================
TINAJI
VALAJI THAKORE,
THRO'
TINIBEN TIMAJI THAKORE- Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
MS MS SHARMA for
Applicant(s) : 1,
MR AJ DESAI, APP for Respondent(s) :
1-2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE D.N.PATEL
Date
: 16/09/2008
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.
Heard
learned counsel for the applicant and learned APP for the
respondents.
Learned
counsel for the petitioner does not press this application.
Hence, this application stands rejected as not pressed. Rule is
discharged.
(R.P.DHOLAKIA,J.)(D.N.PATEL,J.)
radhan/
Top