Gujarat High Court High Court

Nayna vs State on 2 February, 2010

Gujarat High Court
Nayna vs State on 2 February, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/944/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 944 of 2010
 

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

 

NAYNA
@ RAZIA @ ROZI AFZALKHAN I PATHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
CHETNABEN JOSHI for
Applicant(s) : 1,MR SIKANDER SAIYED for Applicant(s) : 1,MISS
TABASSUM SAIYED for Applicant(s) : 1, 
MS CM SHAH, APP for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 02/02/2010 

 

 
 
ORAL
ORDER

Notice,
returnable on 23rd
February, 2010.

Learned
APP Mr. Raval waives service of Notice for respondent No.1, State of
Gujarat.

Ad-interim
relief in terms of para 16-b. Direct service is permitted.

(Akil
Kureshi, J.)

menon

   

Top