Gujarat High Court High Court

Devilal vs State on 17 February, 2011

Gujarat High Court
Devilal vs State on 17 February, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1579/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1579 of 2011
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 733 of 2009
 

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


 

DEVILAL
BHERULAL PARIK - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 11 - Respondent(s)
 

=========================================================
Appearance : 
MR
BALRAM D JAIN for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) : 2 - 7,9 - 12. 
MR MM TIRMIZI for Respondent(s)
: 8, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 17/02/2011 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. Balram D. Jain for the applicant and Ms. C.M.
Shah, learned APP for the State. The application is allowed as
prayed for.

Office
is directed to place Special Criminal Application No.733/2009 on
11th March, 2011.

Sd/-

(M.D.

Shah, J.)

Caroline

   

Top