Gujarat High Court
Vijaysinh vs State on 21 January, 2011
Gujarat High Court Case Information System
Print
CR.MA/366/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 366 of 2011
In
CRIMINAL
MISC.APPLICATION No. 15343 of 2010
=================================================
VIJAYSINH
RAGHUVIRSINH ZALA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=================================================
Appearance :
MR
JB PARDIWALA for Applicant(s) : 1,
MR KARTIK PANDYA APP for
Respondent(s) : 1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/01/2011
ORAL
ORDER
Heard
learned advocate for the applicant and learned APP for the
respondent-State of Gujarat.
This
application is allowed in terms of prayer 4(i) subject to the
condition that the applicant shall pay costs of Rs.1,000/- with the
Gujarat State Legal Services Authority.
Order
accordingly.
[Anant
S. Dave, J.]
*pvv
Top