Gujarat High Court
Gill vs State on 9 September, 2008
Gujarat High Court Case Information System
Print
SCR.A/1689/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1689 of 2008
=========================================================
GILL
VICKY BAKSHISHSINGH - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
PURVISH J MALKAN for
Applicant(s) : 1,
MR KC SHAH, APP for Respondent(s) : 1,
NOTICE
NOT RECD BACK for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 09/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Learned
APP Mr. Shah waives Notice for respondent No.1, while P.I. Mr.
B.M.Gadiya of Sabarmati Police Station, respondent No.2, is present.
Notice for respondents No.3,4 & 5 are awaited. The respondent
No.2 Mr. Gadiya, P.I., is directed to submit detailed Report in
respect of this petition on 23.9.2008. S.O. to 23.9.2008.
(J.R.
VORA, J.,)
(Z.K.SAIYED,
J.)
sas
Top