Gujarat High Court High Court

Karsanbhai vs State on 18 March, 2011

Gujarat High Court
Karsanbhai vs State on 18 March, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/858/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 858 of 2011
 

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

 

KARSANBHAI
CHUNDABHAI KHAMBHALIA (RABARI) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KEYUR A VYAS 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
: 18/03/2011 

 

 
 
ORAL
ORDER

Notice
returnable on 21.3.2011. Learned APP Mr.L.R.Pujari waives service of
notice on behalf of respondent No.1. Direct service is permitted to
be served through concerned police station.

[M.D.Shah,
J.]

syed/

   

Top