Gujarat High Court High Court

Preeti vs State on 11 January, 2010

Gujarat High Court
Preeti vs State on 11 January, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14690/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14690 of 2009
 

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

 

PREETI
ROHITKUMAR AGARAWAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAVI KARNAVAT for
Applicant(s) : 1, 
MS ML SHAH APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 11/01/2010 

 

ORAL
ORDER

1. Leave
to amend. Amendment be carried out on or before 18.01.2010.

2. Rule
returnable on 05.02.2010. Learned A.P.P. Ms.M.L. Shah waives service
of Rule on behalf of the respondent-State.

(H.B.ANTANI,
J.)

Hitesh

   

Top