Gujarat High Court High Court

Nirajbhai vs State on 22 February, 2011

Gujarat High Court
Nirajbhai vs State on 22 February, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/348/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 348 of 2011
 

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

 

NIRAJBHAI
PATEL & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SANJAY D SUTHAR for
Applicant(s) : 1 - 2. 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 22/02/2011 

 

 
 
ORAL
ORDER

If
any application for cancellation of warrant will be submitted by the
petitioners, then the trial Court will decide the same as early as
possible in accordance with law, on its own merits and without being
influenced by the order passed by this Court.

With
these observations, this application stands disposed of. Direct
service is permitted.

(
M.D.Shah, J )

srilatha

   

Top