Gujarat High Court High Court

Samatbhai vs State on 12 September, 2011

Gujarat High Court
Samatbhai vs State on 12 September, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1086/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1086 of 2011
 

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

SAMATBHAI
RAJABHAI MAHIDA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
JK PARMAR for
Applicant(s) : 1, 
MR LR POOJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MS.FALGUNI D.TRIVEDI for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 02/05/2011 

 

ORAL
ORDER

Today
when the matter is called, learned Advocate for the applicant is
present.

It
is submitted by Mr.L.R.Poojari, learned APP that as per previous
order passed by this Court, statement was made by the learned APP
that they are waiting for report from handwriting expert and as soon
as report is received, they will file charge sheet.

In
view of above, present application is disposed of.

[M.D.Shah,
J.]

satish

   

Top