Gujarat High Court High Court

Sureshbhai vs State on 9 November, 2011

Gujarat High Court
Sureshbhai vs State on 9 November, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15318/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15318 of 2011
 

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

 

SURESHBHAI
RANCHHODBHAI PATEL & 10 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ZUBIN F BHARDA for
Applicant(s) : 1 - 11. 
MS. C.M.SHAH, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR DAKSHESH MEHTA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 09/11/2011 

 

 
 
ORAL
ORDER

Rule
returnable on 15.11.2011. Ms.C.M. Shah learned APP waives service of
notice of Rule on behalf of respondent-State.

Learned
counsel Mr.Dakshes Mehta states that he has instruction to appear on
behalf of the original complainant and he will file his Vakalatnama
on behalf of the original complainant. Office is directed to show
the name of Mr.Mehta for original complainant.

(Z.K.SAIYED,J.)

Vahid

   

Top