Gujarat High Court
Ajitsinh vs State on 29 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/13222/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13222 of 2010
In
CRIMINAL
MISC.APPLICATION No. 11782 of 2010
=========================================================
AJITSINH
RAJENDRASINH PARMAR - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
RAMNANDAN SINGH for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 29/10/2010
ORAL
ORDER
Applicant-original-complainant
seeks permission to join as respondent in quashing petition being
Criminal Misc. Application No.11782 of 2010 field by the original
accused. The complainant should have been joined as respondent in
the main petition itself. However, he has not been so joined. The
request is therefore granted. Application is allowed in terms of
para 6(B). Application stands disposed of accordingly.
(Akil
Kureshi, J.)
(vjn)
Top