Gujarat High Court
Bishandayal vs State on 11 February, 2011
Gujarat High Court Case Information System
Print
SCR.A/285/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 285 of 2011
=========================================================
BISHANDAYAL
LALTAPRASAD SHARMA - Applicant(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================================
Appearance
:
MR
VIRAL M PANDYA for
Applicant(s) : 1,
MR KL PANDYA, APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE V. M. SAHAI
Date
: 11/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
NOTICE
returnable on 25.2.2011. Learned APP Mr.K.L.Pandya waives service of
notice on behalf of respondent No.1-State.
(A.L.Dave,
J.)
Sreeram. (V.M.Sahai,
J.)
Top