Gujarat High Court
Aneriben vs State on 22 November, 2010
Gujarat High Court Case Information System
Print
CR.MA/13829/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13829 of 2010
In
CRIMINAL
REVISION APPLICATION No. 591 of 2010
=========================================================
ANERIBEN
PANKAJKUMAR SHAH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
NK MAJMUDAR for
Applicant(s) : 1,
MR M.R.MENGDEY ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 22/11/2010
ORAL
ORDER
RULE,
returnable on 13/12/2010. Mr.M.R. Mengdey, learned Additional Public
Prosecutor waives the service of notice of rule on behalf of the
respondent No.1.
In
the meantime, Mr.M.R. Mengdey, learned Additional Public Prosecutor
to get instructions whether appeal against the order of acquittal has
been preferred by the State of not.
[M.R.
SHAH, J.]
rafik
Top