Gujarat High Court High Court

Chetanbhai vs State on 25 March, 2011

Gujarat High Court
Chetanbhai vs State on 25 March, 2011
Author: R.M.Chhaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/11/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 11 of 2007
 

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


 

CHETANBHAI
JAYANTILAL SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
Appearance : 
MR
SP MAJMUDAR for
Applicant(s) : 1,MR PP MAJMUDAR for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
MR HARSHADRAY A DAVE for
Respondent(s) : 2 - 5. 
MR HARDIK A DAVE for Respondent(s) : 2 -
5. 
RULE SERVED BY DS for Respondent(s) : 3 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

Date
: 25/03/2011 

 

ORAL
ORDER

The
office is directed to call for Record & Proceedings from the
Court of learned Presiding Officer, 4th Fast Track Court,
Surat in Criminal Revision Application No. 113 of 2006, so as to
reach this Court on or before 15.4.2011.

Sd/-

(R.M.

Chhaya, J.)

M.M.BHATT

   

Top