Gujarat High Court
Medical vs Manibhai on 22 April, 2011
Gujarat High Court Case Information System
Print
SCR.A/1501/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1501 of 2010
=========================================================
MEDICAL
REGISTRAR - Applicant(s)
Versus
MANIBHAI
BHAGABHAI PATEL & 1 - Respondent(s)
=========================================================
Appearance
:
MR
KI SHAH for
Applicant(s) : 1,
MR SP MAJMUDAR for Respondent(s) : 1,
MR PP
MAJMUDAR for Respondent(s) : 1,
MR LR PUJARI, ADDL.PUBLIC
PROSECUTOR for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 22/04/2011
ORAL
ORDER
Heard
learned advocate Mr.K.I.Shah for the petitioner.
Rule.
Learned advocate Mr.Majmudar waives service of notice of rule on
behalf of respondent No.1 and learned APP Mr.L.R.Pujari waives
service of notice of rule on behalf of respondent No.2-State.
S.O. to 16th June, 2011.
[M.D.Shah,
J.]
syed/
Top