Gujarat High Court
Bharmalbhai vs State on 24 March, 2011
Gujarat High Court Case Information System
Print
SCR.A/688/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 688 of 2011
=========================================================
BHARMALBHAI
BABULAL BODANA - Applicant(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================================
Appearance
:
MR
GAURAV CHUDASAMA for
Applicant(s) : 1,
MR DC SEJPAL ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 24/03/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Notice
to respondent Nos. 1, 2 and 3 returnable on 31st March
2011.
Learned
APP Mr Sejpal waives service of notice for respondent No.1.
(A.L.
DAVE, J.)
(R.M.
CHHAYA, J.)
zgs/-
Top