Gujarat High Court High Court

Doshmohammed vs State on 9 February, 2010

Gujarat High Court
Doshmohammed vs State on 9 February, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/74/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 74 of 2010
 

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

 

DOSHMOHAMMED
SULEMANBHAI BHATTI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 10 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
IM PATHAN WITH MR IM MUNSHI 
for
Applicant(s) : 1, 
SHRI JM PANCHAL, SPL PP AND KJ PANCHAL ADDL SPL
PP for Respondent(s) : 1, 
None for Respondent(s) : 2 -
11. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 09/02/2010 

 

 
 
ORAL
ORDER

Leave
to amend the cause title.

Notice
returnable on 2.3.2010.

Learned
Special PP Shri J.M. Panchal waives service of notice for respondent
No.1.

(Akil
Kureshi,J.)

(raghu)

   

Top