Gujarat High Court High Court

Rekha vs State on 17 February, 2011

Gujarat High Court
Rekha vs State on 17 February, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/314/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 314 of 2011
 

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

 

REKHA
RAKESHKUMAR AGRAWAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
MUMTAZ SAIYED for
Applicant(s) : 1,MRNASIRMSAIYED for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 17/02/2011 

 

 
 
ORAL
ORDER

Heard
learned counsel Mr.Saiyed for the petitioner. Notice returnable on
28.2.2011. Ms.C.M.Shah, learned APP waives service of notice for the
respondent no.1. Direct service is permitted.

(
M.D.Shah, J )

srilatha

   

Top