Gujarat High Court High Court

Mohammed vs State on 10 June, 2011

Gujarat High Court
Mohammed vs State on 10 June, 2011
Author: J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	R/CR.MA/7708/2011
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


 


 


CRIMINAL
MISC.APPLICATION  No 7708 of 2011
 


 


 
	  
	  
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

MOHAMMED
			REHAN MOHAMMED AJIZ....Applicant(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

STATE
			OF GUJARAT....Respondent(s)
		
	

 

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

Appearance:
 

MR
BM MANGUKIYA as ADVOCATE for the Applicant(s) No. 1
 

MS
BELA A PRAJAPATI as ADVOCATE for the Applicant(s) No. 1
 

MR
JK SHAH APP for the RESPONDENT(s) No. 1
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MR.JUSTICE J.B.PARDIWALA
			
		
	

 


 

 


Date
: 10/06/2011
 


 

 


ORAL
ORDER

Rule
returnable on 14th
June, 2011.

Learned APP,
Mr.J.K.Shah, waives service of notice on behalf of respondent-State.

It will be open
for Mr.Hardik Dave to file his Vakalatnama on behalf of the original
first informant.

(J.B.PARDIWALA,
J.)

(ashish)

Page
1 of 1

   

Top