Gujarat High Court High Court

Zuned vs State on 4 March, 2011

Gujarat High Court
Zuned vs State on 4 March, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2330/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2330 of 2011
 

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

ZUNED
BAIG GULAM MAYODDIN MIRZA & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
MOHDSHAFI SHAIKH for
Applicant(s) : 1 - 3. 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 04/03/2011 

 

ORAL
ORDER

Notice.

Mr.L.R.Poojari, learned APP waives service of notice on behalf of
respondent no.1. It is submitted by Mr.G.R.Mandavia, learned Advocate
that he has instructions to appears on behalf of respondent no.2 and
he waives service of notice on behalf of respondent no.2. Mr.Mandavia
requested for time so as to enable him to file reply.

Stand
over to 10.03.2011.

[M.D.Shah,
J.]

satish

   

Top