Gujarat High Court High Court

Jayesh vs State on 15 June, 2011

Gujarat High Court
Jayesh vs State on 15 June, 2011
Author: A.L.Dave, Honourable Bankim.N.Mehta,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1395/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1395 of 2011
 

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

 

JAYESH
CHIMANLAL DANGI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MUKESH B DAVE for
Applicant(s) : 1, 
MR. KL PANDYA, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 15/06/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Notice
returnable on 29.6.2011. Learned APP Mr. Pandya, waives service of
notice for respondent – State of Gujarat.

(A.L.

DAVE, J.)

(BANKIM.N.MEHTA,
J.)

shekhar/-

   

Top