Gujarat High Court
Nishant vs Nishansingh on 23 June, 2011
Gujarat High Court Case Information System
Print
SCR.A/1480/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1480 of 2011
=========================================================
NISHANT
ROHITKUMAR VYAS - Applicant(s)
Versus
NISHANSINGH
PANNU & 4 - Respondent(s)
=========================================================
Appearance
:
HL
PATEL ADVOCATES for
Applicant(s) : 1,
None for Respondent(s) : 1 - 3, 5,
MR. KL
PANDYA, APP PUBLIC PROSECUTOR for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 23/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
On
deposit of Rs.10,000/-, issue Notice returnable on 7.7.2011. Direct
service is permitted through respondent No.5. Mr. Pandya, learned
APP waives service of notice for respondent No.4 – State of Gujarat.
(A.L.
DAVE, J)
(BANKIM.N.MEHTA,
J)
shekhar/-
Top