Gujarat High Court High Court

State vs Savlabhai on 29 September, 2011

Gujarat High Court
State vs Savlabhai on 29 September, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/472/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 472 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 471 of 2011
 

In
CRIMINAL APPEAL No. 65 of 2011
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

SAVLABHAI
BACHUBHAI MAVI & 11 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KARTIK PANDYA, ADDL.PUBLIC PROSECUTOR
for
Applicant(s) : 1, 
MR BM MANGUKIYA for Respondent(s) : 1 - 12. 
MS
BELA A PRAJAPATI for Respondent(s) : 1 - 12. 
RULE SERVED BY DS for
Respondent(s) : 2 - 6,
12, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 29/09/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Learned counsel,
Mr.Devang Bhatt appears with Mr.BM Mangukiya for the respondents.

Delay of 30 days is
condoned and rule is made absolute with no order as to costs.

(D.H.WAGHELA,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top