Gujarat High Court High Court

Kishorsinh vs State on 10 June, 2011

Gujarat High Court
Kishorsinh vs State on 10 June, 2011
Author: J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	R/CR.MA/7775/2011
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


CRIMINAL
MISC.APPLICATION  No 7775 of 2011
 
	  
	  
		 
			 

 

			
		
	

 

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

KISHORSINH
			LALSINH RATHOD....Applicant(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

STATE
			OF GUJARAT....Respondent(s)
		
	

 

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

Appearance:
 

MR
NM KAPADIA as ADVOCATE for the Applicant.
 

MR
JK SHAH, APP for the RESPONDENT.
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MR.JUSTICE J.B.PARDIWALA
			
		
	

 


 

 


Date
: 10/06/2011
 


 ORAL
ORDER

Notice
returnable on 27.06.2011.
Mr. J. K. Shah, learned APP waives service of notice for and on
behalf of respondent State. Till the next date of hearing, no
coercive steps shall be taken against the petitioner. D.S.
permitted.

Sd/-

(J.B.PARDIWALA,
J.)

Savariya

Page
1 of 1

   

Top