Gujarat High Court High Court

Ankil vs State on 28 September, 2011

Gujarat High Court
Ankil vs State on 28 September, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10916/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10916 of 2011
 

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

 

ANKIL
JASHVANTHLAL SHAH & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH B DESAI for
Applicant(s) : 1 - 3. 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR
BC DAVE for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 28/09/2011 

 

 
 
ORAL
ORDER

The
amount of Rs. 7,500/- which is directed to be deposited as per the
order dated 2.8.2011 may be permitted to be withdrawn by respondent
No. 2. The matter is adjourned to 14.10.2011.

(Rajesh
H. Shukla, J.)

(hn)

   

Top