Gujarat High Court High Court

Aslamkhan vs State on 2 August, 2010

Gujarat High Court
Aslamkhan vs State on 2 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1437/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1437 of
2010 
=========================================================

 

ASLAMKHAN
ANWARKHAN PATHAN & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MM TIRMIZI for
Applicant(s) : 1 - 4. 
MR JM PANCHAL SPECIAL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR KG MENON with MR  AJAYKUMAR CHOKSI, MR
VAIBHAV A VYAS  for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 02/08/2010 

 

ORAL
ORDER

Drat
amendment is allowed.

NOTICE,
returnable on 13th
August, 2010.

Mr. J.M. Panchal,
learned Special Public Prosecutor, waives service of notice on behalf
of respondent No.1, Mr. K.G. Menon, learned Senior Advcoate with Mr.
Vaibhav Vyas, learned Advcoate, waives service of notice on behalf of
respondent No.2.

In the meantime, it is
direct that PETITIONER NO.1 shall not be RE-EXAMINED,
as proposed.

(AKIL
KURESHI, J.)

Umesh/

   

Top