Gujarat High Court High Court

Rasikbhai vs State on 21 June, 2011

Gujarat High Court
Rasikbhai vs State on 21 June, 2011
Author: Md Shah,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1427/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1427 of 2011
 

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

RASIKBHAI
ZIPARBHAI BHOYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
ADIL R MIRZA for
Applicant(s) : 1, 
MR LR POOJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 21/06/2011 

 

ORAL
ORDER

Leave
to amend.

Respondent
no.2 is hereby directed to decide the application dated 21.06.2008
made by the present petitioner in accordance with law and on its own
merits without influenced by the order passed by this Court today, as
early as possible preferably within a period of 1(one) month from the
date of receipt of present order.

Present
petition is disposed of.

Direct
service is permitted.

[M.D.Shah,
J.]

satish

   

Top