Gujarat High Court High Court

Shavjibhai vs State on 30 September, 2011

Gujarat High Court
Shavjibhai vs State on 30 September, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13831/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13831 of 2011
 

In


 

CRIMINAL
APPEAL No. 2260 of 2010
 

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

 

SHAVJIBHAI
BHURABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR LR PUJARI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 30/09/2011 

 

 
 
ORAL
ORDER

Issue
notice to Parmar Govindbhai Dalabhai, Sarpanch of Bhojela Gram
Panchayat, Taluka Fatehpura, District Dahod in reference to the
certificate dated 19.9.2011 issued by him in favour of Parmar
Savjibhai – present petitioner, and the notice be made
returnable on 11th October, 2011. To be served through
concerned police station.

(
M.D. SHAH, J. )

syed/

   

Top