Gujarat High Court
Vishal vs State on 25 July, 2011
Gujarat High Court Case Information System
Print
CR.RA/59/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 59 of 2011
=========================================================
VISHAL
HARESHBHAI NATHWANI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
PARAM R BUCH for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 25/07/2011
ORAL
ORDER
Notice
returnable today. Learned APP Mr.Pujari waives service of notice for
respondent no.1. Respondent no.2 is present in person.
It
is submitted by respondent no.2 that she is not able to engage
advocate as she is very poor and so she requested to provide legal
aid. In view of the above, learned advocate Ms.Sunita Ahuja, who is
present in the Court, is appointed as amicus curiae for respondent
no.2. Office is directed to list this matter on 1.8.2011.
(
M.D.Shah, J )
srilatha
Top