Gujarat High Court High Court

Pradip vs State on 19 October, 2011

Gujarat High Court
Pradip vs State on 19 October, 2011
Author: G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14101/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14101 of 2011
 

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

 

PRADIP
NEMICHAND BHANSALI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JAYPRAKASH UMOT for
Applicant(s) : 1,MR. BHADRISH S RAJU for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 19/10/2011 

 

 
 
ORAL
ORDER

Notice
be issued on respondent no.2 returnable on 15.11.2011. Notice to be
served through concerned Police Station.

Learned
Additional Public Prosecutor Mr.Maulik Nananavati waives service of
Notice on behalf of respondent no.1-State.

Direct
Service is permitted.

(G.B.SHAH,J.)

Girish

   

Top