Gujarat High Court High Court

Jilubhai vs State on 15 February, 2011

Gujarat High Court
Jilubhai vs State on 15 February, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2554/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2554 of 2010
 

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


 

JILUBHAI
APABHAI KHACHAR & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MR
PP MAJMUDAR for Applicant(s) : 1 - 3. 
DS AFF.NOT FILED (N) for
Respondent(s) : 1, 
UNSERVED-REFUSED (N) for Respondent(s) :
2, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 15/02/2011 

 

ORAL
ORDER

Draft
amendment is granted. To be carried out forthwith.

Having
heard learned advocate for the petitioner and considering the order
dated 10.01.2011 passed by the learned Single Judge and the averments
made in the amendment, further proceedings pursuant to the charge
sheet No.II 73 of 2010 shall remain stayed till further order.

Direct
service is permitted.

[Anant
S. Dave, J.]

*pvv

   

Top