Gujarat High Court
Lalji vs State on 6 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/632/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 632 of 2006
==============================================================
LALJI
ALIAS LALO BHIMJIBHAI MAKWANA & 4 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
==============================================================
Appearance
:
MR
RATHIN P RAVAL for
Applicant(s) : 1 - 5.
MR.KOGJE, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=====================================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 28/02/2006
ORAL
ORDER
Heard
learned Advocate, Mr.Raval, for the applicants.
It
appears that the weapons used in commission of crime has been
recovered from the applicants No.1, 3 and 4, as per the statement
made at the Bar by learned Advocate, Mr.Raval. He, therefore, does
not press this application in respect of these applicants.
Application stands rejected qua applicants No.1, 3 and 4, as not
pressed. Notice in respect of applicants No.2 and 5,
returnable on 6/3/2006. Mr.Kogje, learned A.P.P., for the State
waives service of notice.
(A.L.DAVE,
J.)
sompura
Top