Gujarat High Court High Court

Anil vs State on 14 May, 2010

Gujarat High Court
Anil vs State on 14 May, 2010
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/932/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No.932 of 2009
 

 


 

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

ANIL
GOVINDBHAI CHUDASAMA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=================================================== 
Appearance
: 
MR AJ YAGNIK for Applicant(s) : 1 -
2. 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
NOTICE SERVED BY DS
for Respondent(s) : 2 -
5. 
===================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 


Date
: 14/05/2010 

 


 ORAL
ORDER

Learned
advocate for the petitioners has tendered draft amendment. Amendment
is allowed in terms of the draft. The same shall be carried out
forthwith. Matter is adjourned to 21.06.2010.

Sd/-

[
H.N.DEVANI, J]

***

Bhavesh*

   

Top