Gujarat High Court
Nirav vs State on 10 June, 2011
Gujarat High Court Case Information System
Print
R/CR.MA/7861/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No 7861 of 2011
================================================================
NIRAV
BIPINBHAI PATEL....Applicant(s)
Versus
STATE
OF GUJARAT....Respondent(s)
================================================================
Appearance:
MR
HR PRAJAPATI as ADVOCATE for the Applicant(s) No. 1
MR
J K SHAH, ADDL. PUBLIC PROSECUTOR for the RESPONDENT(s) No. 1
================================================================
CORAM:
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 10/06/2011
ORAL
ORDER
Leave
to amend.
Rule
returnable on 24.06.2011.
Mr.J.K.Shah,
learned APP waives service of notice of rule on behalf of respondent
State.
(J.B.PARDIWALA,
J.)
satish
Page
1 of 1
Top