Gujarat High Court
Narendra vs Police on 24 June, 2011
Gujarat High Court Case Information System
Print
SCR.A/1511/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1511 of 2011
=========================================================
NARENDRA
HEMANTKUMAR PATIL - C/O PATLIPUTRA TRAVELS - Applicant(s)
Versus
POLICE
SUB INSPECTOR & 2 - Respondent(s)
=========================================================
Appearance :
MR
DK NAKRANI for
Applicant(s) : 1,
None for Respondent(s) : 1 - 2.
PUBLIC
PROSECUTOR for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 24/06/2011
ORAL
ORDER
Notice
returnable on 13.7.2011. Learned APP Mr.Pujari waives service of
notice for respondent no.3. In the meanwhile, if the petitioner makes
an application before the respondent no.1-Police Sub-Inspector for
releasing the muddammal, then the Police Sub-Inspector will take
appropriate steps. Direct service is permitted.
(
M.D.Shah, J )
srilatha
Top