Gujarat High Court
Yogeshbhai vs State on 18 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/14378/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14378 of 2011
=========================================================
YOGESHBHAI
@ RAJU VIRSANG CHAUDHARY - THRO' ALPA Y CHAUDHARY - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS
KRISHNA U MISHRA for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 18/10/2011
ORAL
ORDER
S.O.
To 8.11.2011. Petitioner is permitted to move the learned Vacation
Judge in case of urgency. If petitioner moves the learned Vacation
Judge in case of urgency, then, the victim Himanshubhi @ Gopalbhai
Arvindbhai Soni will be informed in advance by the learned counsel
for the applicant.
(Z.K.Saiyed,J.)
Vyas
Top