Gujarat High Court
Amtikumar vs State on 24 June, 2011
Gujarat High Court Case Information System
Print
SCR.A/1481/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1481 of 2011
=========================================================
AMTIKUMAR
CHIMANBHAI SHRIGOD - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance :
MR
NASIR M SAIYED for
Applicant(s) : 1,
MR KL PANDYA, APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 24/06/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
NOTICE
returnable on 8th July, 2011. Learned APP Mr. K.L. Pandya
waives service of notice on behalf of respondent No.1. Direct service
is permitted through RPAD in respect of rest of the respondents.
[A.L.
DAVE, J.]
[BANKIM.N.MEHTA,
J.]
mrpandya
Top