Gujarat High Court High Court

Shashikant vs State on 7 September, 2011

Gujarat High Court
Shashikant vs State on 7 September, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11308/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11308 of 2011
 

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


 

SHASHIKANT
POPAT JARIWALA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
SN THAKKAR for
Applicant(s) : 1, 
MR MAULIK NANAVATI, LD. ADDL. PUBLIC PROSECUTOR
for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 07/09/2011
 

ORAL
ORDER

Rule,
returnable on 20th
September, 2011.

Mr.Maulik
Nanavati, learned Additional Public Prosecutor, waives service of
notice of Rule on behalf of respondent
No.1-State. Direct Service is permitted qua respondent
No.2.

(Z.

K. Saiyed, J)

Anup

   

Top