Gujarat High Court High Court

Mohomad vs State on 18 October, 2011

Gujarat High Court
Mohomad vs State on 18 October, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2422/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2422 of 2011
 

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

 

MOHOMAD
SABBIR SHAIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
TEJAL K SHAH for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 18/10/2011 

 

 
 
ORAL
ORDER

After
the order was passed, the matter has been placed by the office for
non-supply of the copies of Petition and extension of the returnable
date.

Accordingly,
the learned Advocate is directed to supply the copies of Petition
within 2 days and the returnable date will remain the same.

(Rajesh
H. Shukla,J)

Jayanti*

   

Top