Gujarat High Court
Dhanabhai vs State on 13 July, 2011
Gujarat High Court Case Information System
Print
CR.RA/198/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 198 of 2011
To
CRIMINAL
REVISION APPLICATION No. 208 of 2011
=========================================================
DHANABHAI
RATANSING VANZARA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MA KHARADI for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 25/04/2011
ORAL
ORDER
Notice
and notice as to interim relief returnable on 10.5.2011. Learned APP
Mr.Pujari waives service of notice in Criminal Revision Applications
No.198 to 202 of 2011 and learned APP Ms.Shah waives service of
notice in Criminal Revision Applications No.203 to 208 of 2011.
Direct service is permitted.
(
M.D.Shah, J )
srilatha
Top