Gujarat High Court High Court

Jitendra vs State on 7 February, 2011

Gujarat High Court
Jitendra vs State on 7 February, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1091/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1091 of 2011
 

In


 

CRIMINAL
REVISION APPLICATION No. 23 of 2011
 

 
 
=========================================================


 

JITENDRA
RAMANLAL PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
M/S
S G ASSOCIATES for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR
AC CHOKSHI for Respondent(s) : 2, 
MR MUKUL SINHA for Respondent(s)
: 3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 07/02/2011 

 

 
 
ORAL
ORDER

In
view of the request made by Dr. Mukul Sinha who wants to oppose the
application and having regard to to the request made by the learned
Advocate for SIT – respondent No.2, S.O to 11.2.2011. In the
meanwhile, learned Advocate for respondent No.3 may file affidavit,
if so desired.

[K
M THAKER, J.]

msp

   

Top