Gujarat High Court
Anilbhai vs State on 6 April, 2011
Gujarat High Court Case Information System
Print
SCR.A/2174/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2174 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.9180 of 2005 pending before Chief
Judicial Magistrate, Ahmedabad is stayed qua present applicant.
Direct service is permitted.
[M.D.Shah,
J.]
satish
Top