Gujarat High Court High Court

Pravinsinh vs State on 5 October, 2011

Gujarat High Court
Pravinsinh vs State on 5 October, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14043/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14043 of 2011
 

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

 

PRAVINSINH
MANUBHA ZALA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant(s) : 1 - 2. 
MS CHETNA SHAH, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 05/10/2011  
 
ORAL ORDER

Rule
returnable on 13.10.2011.

Ms.Chetna
Shah, learned APP waives service of rule on behalf of respondent –
State.

Mr.B.C.Rupera,
learned advocate states that he has instructions to appear on behalf
of the complainant. He will file his Vakalatnama shortly.

(Z. K.

SAIYED, J)

kks

   

Top