Gujarat High Court
Sangeetbhai vs State on 4 April, 2011
Gujarat High Court Case Information System
Print
SCR.A/532/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 532 of 2011
=========================================================
SANGEETBHAI
CHANDRAKANT NAYNANI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
TARAK DAMANI for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
DS
AFF.NOT FILED (N) for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 04/04/2011
ORAL
ORDER
It
is submitted that notice is already served to respondent No.2 and
D.S. affidavit shall be produced before the Registry during the
course of the day. In other identical matters between the same
parties, this Court has issued rule. In view of the above, RULE
returnable on 25.04.2011.
[M.D.SHAH,
J.]
mrpandya
Top