Gujarat High Court High Court

Indravadan vs State on 12 April, 2010

Gujarat High Court
Indravadan vs State on 12 April, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1816/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1816 of 2010
 

With


 

CRIMINAL
MISC.APPLICATION No. 1817 of 2010
 

With


 

CRIMINAL
MISC.APPLICATION No. 1952 of 2010
 

With


 

CRIMINAL
MISC.APPLICATION No. 1953 of 2010
 

With


 

CRIMINAL
MISC.APPLICATION No. 1954 of 2010
 

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


 

INDRAVADAN
SHANTILAL PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
DIPEN A DESAI for
Applicant(s) : 1, 
MR H L JANI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 12/04/2010 

 

 
 
ORAL
ORDER

Rule
returnable on 19/04/2010. Mr.H.L.Jani, learned APP waives service of
notice of rule on behalf of respondent No.1. Direct Service qua
respondent No.2.

(RAJESH
H SHUKLA, J.)

sompura

   

Top