Gujarat High Court
Meenaben vs State on 11 May, 2011
Gujarat High Court Case Information System
Print
SCR.A/1175/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1175 of 2011
=========================================
MEENABEN
JETHALAL THAKORE - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
PP MAJMUDAR for
Applicant(s) : 1,
MR LR POOJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 11/05/2011
ORAL
ORDER
Notice
returnable on 13.06.2011.
Mr.L.R.Poojari,
learned APP waives service of notice on behalf of respondent no.1 –
State. Direct service is permitted qua respondent no.2.
There
is no stay over the investigation. Learned APP is directed to call
Investigating Officer.
[M.D.Shah,
J.]
satish
Top