Gujarat High Court High Court

Ajitsinh vs State on 29 October, 2010

Gujarat High Court
Ajitsinh vs State on 29 October, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13222/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13222 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 11782 of 2010
 

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

 

AJITSINH
RAJENDRASINH PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAMNANDAN SINGH for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 29/10/2010 

 

ORAL
ORDER

Applicant-original-complainant
seeks permission to join as respondent in quashing petition being
Criminal Misc. Application No.11782 of 2010 field by the original
accused. The complainant should have been joined as respondent in
the main petition itself. However, he has not been so joined. The
request is therefore granted. Application is allowed in terms of
para 6(B). Application stands disposed of accordingly.

(Akil
Kureshi, J.)

(vjn)

   

Top