Gujarat High Court High Court

Jalambhai vs State on 8 November, 2011

Gujarat High Court
Jalambhai vs State on 8 November, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13924/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13924 of 2011
 

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


 

JALAMBHAI
RAMJIBHAI PATEL & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=======================================================
Appearance : 
MR
PP MAJMUDAR for Applicant(s) : 1 - 4. 
MR HL JANI APP for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 08/11/2011
 

ORAL
ORDER

Draft
amendment is allowed. Learned counsel for the applicants shall carry
out amendment within a week.

Notice
to the respondents returnable on 29 th
November, 2011. Learned APP Mr.H.L. Jani waives service of
notice for respondent no.1-State of Gujarat.

Direct
service is permitted qua respondent no.2.

The
matter is ordered to be placed along with Criminal
Misc. Application No.5646/2011.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top