Gujarat High Court High Court

Chhatrasinh vs State on 16 August, 2010

Gujarat High Court
Chhatrasinh vs State on 16 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8228/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8228 of 2010
 

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


 

CHHATRASINH
@ BHURABHAI AMARSINH BARIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MR MA
KHARADI for
Applicant(s) : 1, 
MR UA TRIVEDI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
 

MR
AA ANSARI for Original
Complainant 
=========================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 16/08/2010
 

ORAL
ORDER

Mr.A.A.

Ansari, learned counsel, stated at the Bar that he has instructions
to appear on behalf of the original complainant and prayed to file
Vakalatnana. Mr.Ansari has also tendered affidavit of original
complainant.

Prayer
as prayed for is granted. Mr.Ansari is directed to file his
Vakalatnama During the course of the day. Affidavit tendered by
Mr.Ansari is taken on record.

Rule,
returnable on 23rd
August 2010. Mr.U.A. Trivedi, learned Additional Public Prosecutor,
waives service of Rule on behalf of the respondent-State.

(Z.

K. Saiyed, J)

Anup

   

Top