Gujarat High Court High Court

Ashwinbhai vs State on 10 May, 2011

Gujarat High Court
Ashwinbhai vs State on 10 May, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4730/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4730 of 2011
 

In


 

CRIMINAL
APPEAL No. 2967 of 2008
 

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

 

ASHWINBHAI
B ACHARYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
RULE
NOT RECD BACK for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 10/05/2011 

 

 
 
ORAL
ORDER

Board
shows that Rule is not received back. Applicant-party-in-person has
prayed for Direct Service.

Direct
service is permitted. S.O. to 4th July,2011.

(Z.K.SAIYED,J.)

Vahid

   

Top