Gujarat High Court High Court

Surjay vs State on 12 May, 2010

Gujarat High Court
Surjay vs State on 12 May, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5095/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5095 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 4818 of 2010
 

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

 

SURJAY
@ SURAJ BHOVANI SHAHU - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BC DAVE for
Applicant(s) : 1, 
MR HH PARIKH ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 12/05/2010  
ORAL ORDER

Rule.

Learned Additional Public Prosecutor Mr Parikh waives service of Rule
on behalf of the State.

2. Heard
learned advocate for the applicant and learned APP for the State.

3. The
application is allowed. Reference to Limbayat Police Station in the
order dated 10.5.2010 in Criminal Misc. Application No.4818 of 2010
shall be read as Udhna Police Station wherever it appears in the
order.

4. Rule
is made absolute.

5. Direct
service is permitted.

(A.L.

DAVE, J.)

zgs/-

   

Top