Gujarat High Court High Court

Mahesh vs State on 27 May, 2010

Gujarat High Court
Mahesh vs State on 27 May, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/857/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 857 of 2010
 

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

 

MAHESH
KESARSINH SODHA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MM TIRMIZI for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
RULE
SERVED BY DS for Respondent(s) : 2, 
RULE NOT RECD BACK for
Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 27/05/2010 

 

 
 
ORAL
ORDER

Learned
APP Mr.Maulik Nanavati is directed to file the detailed affidavit
regarding the steps taken by the concerned Police Officer in
pursuance of the order passed by this Court on 13.5.2010. S.O.to
2.6.2010.

(M.D.Shah,J)

pathan

   

Top