Gujarat High Court
Iqbal vs State on 2 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/13556/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13556 of 2010
=============================================
IQBAL
HUSSEIN MOHMOD RAMZAN @ BABUBHAI KANSARE - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=============================================
Appearance
:
MR PRAFUL J BHATT for
Applicant(s) : 1,
MS KRINA P CALLA ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 16/11/2010
ORAL
ORDER
Heard
learned advocate for the applicant.
Rule
returnable on 24th November, 2010. Ms. Krina Calla,
leaned APP, waives service of rule on behalf of respondent-State.
[ANANT
S. DAVE, J.]
//smita//
Top