Gujarat High Court
Devanand vs State on 29 July, 2011
Gujarat High Court Case Information System
Print
SCR.A/1903/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1903 of 2011
=========================================
DEVANAND
RAMCHAND BHOJWANI - PROP. AMIT EXPORT - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================
Appearance
:
RCJANI&ASSOCIATE
for Petitioner(s) : 1,
MR
KP RAVAL, APP for Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 29/07/2011
ORAL
ORDER
Leave
to delete respondents nos. 2 to 4 and leave to join the concerned
Investigating Officer, who would be respondent no. 2 now.
NOTICE
returnable on 17/08/2011. Shri
K.P. Raval, learned APP waives service of notice of behalf of
respondent no. 1. On the returnable date, the concerned
Investigating Officer shall place on record the report of the
investigation carried out so far.
(M.R.
SHAH, J.)
siji
Top