Gujarat High Court High Court

Anilbhai vs State on 6 April, 2011

Gujarat High Court
Anilbhai vs State on 6 April, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2172/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2172 of 2010
 

 
=========================================
 

ANILBHAI
CHHAGANBHAI DESAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
S
V RAJU ASSOCIATES for
Applicant(s) : 1, 
MS CM SHAH, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 06/04/2011 

 

ORAL
ORDER

Heard
learned Advocate for the applicant.

Notice
returnable on 28.04.2011.

Ms.C.M.Shah,
learned APP waives service of notice on behalf of respondent no.1 –
State.

Meanwhile,
proceedings of Criminal Case No.9178 of 2005 pending before Chief
Judicial Magistrate, Ahmedabad is stayed qua present applicant.
Direct service is permitted.

[M.D.Shah,
J.]

satish

   

Top