Gujarat High Court High Court

Chimanlal vs State on 26 August, 2011

Gujarat High Court
Chimanlal vs State on 26 August, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7992/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7992 of 2006
 

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


 

CHIMANLAL
SAKADCHAND BHAVSAR & 2 - Applicants
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

======================================
Appearance : 
MR
SK PATEL for the Applicants. 
MR LB DABHI, APP for Respondent
No.1. 
RULE SERVED BY DS for Respondent
No.2. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 26/08/2011 

 

 
ORAL
ORDER

Notice
returnable on 26/09/2011. Respondent No.2 be served at the
address mentioned in the cause title as well as at Gandhinagar, a
fresh address to be furnished by learned advocate appearing on behalf
of the petitioners on or before 02/09/2011. Mr.L.B.Dabhi, learned
Additional Public Prosecutor waives service of Notice on behalf of
respondent No.1.

[M.R.SHAH,J]

*dipti

   

Top