Gujarat High Court High Court

Radheshyam vs State on 24 March, 2011

Gujarat High Court
Radheshyam vs State on 24 March, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1201/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1201 of 2009
 

 

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

 

RADHESHYAM
NANURAM SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.
BAKUL S PANCHAL for
Applicant(s) : 1, 
MR LB DABHI, ADDL PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 04/02/2009 

 

ORAL
ORDER

Notice
returnable on 17.02.2009. Mr.L.B.Dabhi, learned Additional Public
Prosecutor, waives service of notice on behalf of respondent-State of
Gujarat.

(Smt.Abhilasha Kumari, J.)

(sunil)

   

Top