Gujarat High Court
Ranvirsinh vs State on 27 April, 2011
Gujarat High Court Case Information System
Print
SCR.A/1042/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1042 of 2011
=========================================================
RANVIRSINH
RAMESHWARSINH TOMAR - Applicant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
AY KOGJE for
Applicant(s) : 1,
MR KL PANDYA, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 27/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Leave
to amend prayer clause 11.A.
Notice
returnable on 11.5.2011. Learned A.P.P. Mr.K.L.Pandya waives service
of notice for respondent No.1. In addition to normal mode of service,
direct service is permitted through Regd.Post A.D to respondent
Nos.4, 5 & 6.
[A.L.Dave,J.]
[Bankim
N.Mehta,J.]
(patel)
Top