Gujarat High Court
Laxmiben vs State on 10 June, 2011
Gujarat High Court Case Information System
Print
R/SCR.A/1382/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No 1382 of 2011
================================================================
LAXMIBEN
DEVRAJ RAVSI....Applicant(s)
Versus
STATE
OF GUJARAT & 7....Respondent(s)
================================================================
Appearance:
MR
VIJAY H NANGESH as ADVOCATE for the Applicant(s) No. 1
MR
JK SHAH, APP for the RESPONDENT.
================================================================
CORAM:
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 10/06/2011
ORAL
ORDER
Leave
to add Budhiben Hamir Ravsi as party respondent.
Let
notice be issued to the respondents returnable on 24.06.2011.
Mr. J. K. Shah, learned APP waives service of notice for and on
behalf of respondent Nos.1,2 & 3. respondent Nos.4 to 8 shall be
served directly through respondent No.2 Police Sub-Inspector,
Dwarka Police Station.
Sd/-
(J.B.PARDIWALA,
J.)
Savariya
Page
1 of 1
Top