Gujarat High Court High Court

Aneriben vs State on 22 November, 2010

Gujarat High Court
Aneriben vs State on 22 November, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13829/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13829 of 2010
 

In


 

CRIMINAL
REVISION APPLICATION No. 591 of 2010
 

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

 

ANERIBEN
PANKAJKUMAR SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NK MAJMUDAR for
Applicant(s) : 1, 
MR M.R.MENGDEY ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 22/11/2010 

 

 
ORAL
ORDER

RULE,
returnable on 13/12/2010. Mr.M.R. Mengdey, learned Additional Public
Prosecutor waives the service of notice of rule on behalf of the
respondent No.1.

In
the meantime, Mr.M.R. Mengdey, learned Additional Public Prosecutor
to get instructions whether appeal against the order of acquittal has
been preferred by the State of not.

[M.R.

SHAH, J.]

rafik

   

Top