Gujarat High Court High Court

State vs Khumansang on 4 April, 2011

Gujarat High Court
State vs Khumansang on 4 April, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11319/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11319 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 11318 of 2010
 

In


 

CRIMINAL
APPEAL No. 1631 of 2010
 

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


 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

KHUMANSANG
BALUBHAI & 3 - Respondent(s)
 

=====================================================================
 
Appearance : 
MR
KP RAVAL, APP for Applicant(s) : 1, 
DS AFF.NOT FILED (R) for
Respondent(s) : 1,3 - 4. 
None for Respondent(s) :
2, 
=====================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 


 

Date
: 04/04/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Learned
APP Mr.Raval states that Rule issued by this Court is served to the
respondents. He states that affidavit of service of process of this
Court will be filed in due course.

Though
served, nobody appears for the respondents.

For
the contents of the application, the same is allowed. Delay is
condoned. Rule is made absolute.

(Ravi
R.Tripathi, J.)

(P.P.Bhatt,
J.)

*Shitole

   

Top