Gujarat High Court High Court

========================================== vs Mr Lr Pujari App For on 26 June, 2008

Gujarat High Court
========================================== vs Mr Lr Pujari App For on 26 June, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5756/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5756 of 2008
 

In


 

CRIMINAL
APPEAL No. 1480 of 2008
 

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

NAHERSINH
GULABSINH PARGHI & 4 

 

Versus
 

STATE
OF GUJARAT 

 

========================================== 
Appearance
: 
MR HASMUKH
C PATEL for Applicants 
MR LR PUJARI APP for
Respondent 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 26/06/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE M.R. SHAH)

RULE.

Mr.L. R. Pujari, learned APP waives service of rule on behalf of the
respondent ? State.

At
the outset, Mr.Hasmukh C. Patel, learned advocate appearing on
behalf of the applicants does not press the present application.
Hence, the application is dismissed as not pressed. Rule is
discharged.

[J.

R. VORA,J.]

[M.

R. SHAH,J.]

vijay

   

Top