Gujarat High Court
Smt.Madhubala vs State on 6 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/13714/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13714 of 2005
In
CRIMINAL
REVISION APPLICATION No. 265 of 1994
==============================================================
SMT.MADHUBALA
SHASHIKANT RAVL - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
==============================================================
Appearance
:
MR
TUSHAR L SHETH for
Applicant(s) : 1,
MR LR PUJARI, APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date :
28/02/2006
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)
Issue
notice returnable on 10th March 2006. The Registry is
directed to place the Criminal Appeal as well as the Revision
Application of the applicant herein for perusal of the Court so that
appropriate orders can be passed on the returnable date.
Mr.L.R.Pujari, the learned APP waives service of notice for State of
Gujarat.
[C.K.BUCH,
J.]
[HARSHA
DEVANI, J.]
parmar*
Top