Gujarat High Court High Court

Yogeshkumar vs State on 22 February, 2011

Gujarat High Court
Yogeshkumar vs State on 22 February, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/410/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 410 of 2011
 

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

 

YOGESHKUMAR
NARANDAS DHIRIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PS CHAMPANERI for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 22/02/2011 

 

 
ORAL
ORDER

Learned
advocate for the petitioner is permitted to place on record certain
document. If the petitioner will submit application for adjournment,
trial court will consider the same. S.O. to 23-3-2011. Direct service
is permitted.

(M.D.SHAH,J.)

radhan

   

Top