Gujarat High Court High Court

Jitu vs State on 24 September, 2010

Gujarat High Court
Jitu vs State on 24 September, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11228/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11228 of 2010
 

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


 

JITU
VALLABHBHAI DABHI (KOLI) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MR ASHISH M
DAGLI for
Applicant(s) : 1, 
MR HH PARIKH, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 24/09/2010
 

ORAL
ORDER

Rule,
returnable on 29th
September, 2010. Mr.H.H. Parikh, learned Additional Public
Prosecutor, waives service of Rule on behalf of respondent-State.

Mr.Parikh,
learned Additional Public Prosecutor, is directed to call the papers
of C.R. No.I-09 of 2010 registered with Rajkot City Police Station,
Rajkot at the next date of hearing.

(Z.

K. Saiyed, J)

Anup

   

Top