Gujarat High Court
Bhupatbhai vs State on 11 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/1760/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1760 of 2011
=================================================
BHUPATBHAI
POPATBHAI KANDOLIYA & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=================================================
Appearance :
MR CL SONI
for M/S S G ASSOCIATES for Applicant(s) : 1 -
3.
PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) : 2 -
3.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/02/2011
ORAL
ORDER
Leave
to amend and annex documents as prayed for.
Notice
returnable on 21st February, 2011.
Mr.
Kartik Pandya, learned APP waives service of notice for respondent –
State of Gujarat.
Direct
service is permitted to respondent Nos.2 and 3.
[Anant
S. Dave, J.]
*pvv
Top