Gujarat High Court
Rakhi vs State on 4 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/7194/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7194 of 2011
In
SPECIAL
CRIMINAL APPLICATION No. 1619 of 2009
=========================================
RAKHI
JITENDRASINGH BHADORIA - Applicant(s)
Versus
STATE
OF GUJARAT & 8 - Respondent(s)
=========================================
Appearance
:
MR PP
MAJMUDAR for
Applicant(s) : 1,
MR LB DABHI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
KEDAR B BINIWALE for Respondent(s) : 2 -
9.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 04/08/2011
ORAL
ORDER
RULE.
Shri L.B. Dabhi, learned
Additional Public Prosecutor waives service of notice of Rule on
behalf of respondent No.1. Shri Kedar B. Biniwale, learned advocate
waives service of notice of Rule on behalf of respondent Nos.2 to 9.
As
the proceedings before the learned trial Court are stayed, Registry
is directed to notify
Top