Gujarat High Court High Court

Ranabhai vs State on 6 April, 2011

Gujarat High Court
Ranabhai vs State on 6 April, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/351/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 351 of 2011
 

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

 

RANABHAI
TEJABHAI HARIJAN & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HR PRAJAPATI for
Applicant(s) : 1 - 3. 
Ms.C.M.Shah, APP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 06/04/2011 

 

 
 
ORAL
ORDER

Respondent
no.2-Police Sub-Inspector is present. Learned APP Ms.Shah, on
instructions, submits that the ‘C’ Summary is filed in this case
before the concerned Court.

In
view of the above, now nothing is required to be done in this matter.
Hence, the same is disposed of.

(
M.D.Shah, J )

srilatha

   

Top