Gujarat High Court
Bholabhai vs State on 24 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/2335/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2335 of 2011
=================================================
BHOLABHAI
HARIBHAI KAVAD - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=================================================
Appearance :
MR
HARSHIT S TOLIA for Applicant(s) : 1, MR PARTH S TOLIA for
Applicant(s) : 1,
MR AJ DESAI APP for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 24/02/2011
ORAL
ORDER
Leave
to amend. To be carried forthwith.
Rule
returnable on 11.03.2011.
Leaned
APP waives service of notice for respondent – State of Gujarat.
[Anant
S. Dave, J.]
*pvv
Top