Gujarat High Court
Jagdishbhai vs State on 28 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/3435/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3435 of 2011
=========================================================
JAGDISHBHAI
SARTANBHAI RABARI & 3 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
KEYUR A VYAS for
Applicant(s) : 1 - 4.
Mr.L.R.Pujari, APP for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 14/03/2011
ORAL
ORDER
Leave
to join the P.I. Of concerned Police Station as party respondent No.3
is granted.
Notice
as to admission as also interim relief, returnable on 21-3-2011.
Mr.L.R.Puajri, learned APP waives service of notice on behalf of the
respondent No.1-State. Direct service is permitted.
(M.D.SHAH,J.)
radhan
Top