Gujarat High Court High Court

Suleman vs State on 12 October, 2011

Gujarat High Court
Suleman vs State on 12 October, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13880/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13880 of 2011
 

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


 

SULEMAN
MOD SAMA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

======================================
 
Appearance
: 
MR
JAYESH A DAVE for Applicant(s) : 1, 
MS CM SHAH ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) :
1, 
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 12/10/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. Dave for the applicant and learned APP Ms. Shah
for the State.

During
the course of hearing, Ms. Shah, learned APP stated that in this
matter bogus voucher is created by the present applicant and said
document is now pending for opinion of the FSL. Hence, she has
prayed for time.

S.O.

to 21.10.2011.

(Z.K.SAIYED,J.)

ynvyas

   

Top