Gujarat High Court High Court

Rajdeepsinh vs State on 30 September, 2011

Gujarat High Court
Rajdeepsinh vs State on 30 September, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1057/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1057 of 2011
 

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

 

RAJDEEPSINH
TEMBHA CHUDASMA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DEVANG VYAS for
Applicant(s) : 1, 
MR. H.L.JANI, APP for Respondent(s) : 1, 
DS
AFF.NOT FILED (N) for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 30/09/2011 

 

 
 
ORAL
ORDER

Notice
to the Respondents returnable
on 9.11.2011.

Learned
APP Mr.H.L.Jani waives service of Notice for Respondent No.1-State of
Gujarat.

Direct
service is permitted.

(Rajesh
H. Shukla,J)

Jayanti*

   

Top