Gujarat High Court High Court

Salmaben vs State on 6 April, 2011

Gujarat High Court
Salmaben vs State on 6 April, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3187/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3187 of 2011
 

In


 

CRIMINAL
REVISION APPLICATION No. 701 of 2007
 

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

SALMABEN
YUNUSBHAI VORA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
IQBAL M MALIK for
Applicant(s) : 1, 
MR LR POOJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR YV BRAHMBHATT for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 14/03/2011 

 

ORAL
ORDER

When
the matter is called out, learned Advocate for the applicant is not
present. Mr.Brambhatt, learned Advocate for respondent no.2 is
present.

Office
is directed to list Criminal Revision Application No.701 of 2007 for
final hearing on 04.04.2011.

In
view of above, present application is disposed of.

[M.D.Shah,
J.]

satish

   

Top