Gujarat High Court
Isamail vs State on 11 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/14912/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14912 of 2011
=========================================
ISAMAIL
YUSUF CHHUNGA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR AD SHAH for Applicant(s) :
1,
MS KRINA CALLA ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/11/2011
ORAL
ORDER
Leave
to join SIT (Godhra Riot Case) as party respondent.
Issue
Rule to newly joined party returnable on 18th
November, 2011. Mr. Chokshi, learned advocate, waives
service of rule on behalf newly joined party.
[ANANT
S. DAVE, J.]
//smita//
Top