Gujarat High Court
Ajitbhai vs State on 28 February, 2011
Gujarat High Court Case Information System
Print
CR.RA/66/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 66 of 2011
=========================================================
AJITBHAI
NARENDRABHAI SHAH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
VIVEK N MAPARA for
Applicant(s) : 1,
MS CM SHAH, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 28/02/2011
ORAL
ORDER
Notice,
returnable on 17-3-2011. Ms.C.M.Shah, learned APP waives service of
notice on behalf of the respondent No.1-State. If petitioner submits
an application for adjournment, court below will consider the same.
Direct service is permitted.
(M.D.SHAH,J.)
radhan
Top