Gujarat High Court
Mohd vs State on 12 July, 2011
Gujarat High Court Case Information System
Print
SCR.A/1713/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1713 of 2011
=========================================================
MOHD.
SAKIL SIRAJUDDIN SHAIKH - Applicant(s)
Versus
STATE
OF GUJAART & 3 - Respondent(s)
=========================================================
Appearance
:
MR
NILESH A PANDYA for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1-3,
None
for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 12/07/2011
ORAL
ORDER
Notice
for final disposal, returnable on 27th July, 2011. Mr.LB
Dabhi, learned Additional Public Prosecutor waives the service of
notice on behalf of the respondent Nos.1 to 3. The respondent No.4 be
served through concerned police Station.
Direct
Service is permitted QUA respondent No.4 to be served through
concerned police station.
[M.R.
SHAH, J.]
rafik
Top