Gujarat High Court
Anwarbhai vs State on 8 September, 2010
Gujarat High Court Case Information System
Print
SCR.A/1716/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1716 of 2010
=========================================================
ANWARBHAI
AADAMBHAI VAHORA - Applicant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
SK BAGGA for
Applicant(s) : 1,
MR HL JANI, ASST.GOVT.PLEADER for Respondent(s)
: 1,
None for Respondent(s) : 2 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 08/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Leave
to add Limbasi police station in cause-title of respondent No.2.
Notice,
returnable on 23.09.2010. Mr.H.L.Jani, learned AGP appears and
waives service of notice on behalf of respondent No.1 – State
of Gujarat. Notice to respondents No.2 to 6 be served through
respondent No.2 – Police Inspector, Limbasi police station,
Taluka Matar. Direct service for respondent No.2 is permitted.
Respondent
No.2 is directed to produce the corpus – Reshmaben before the
Court on returnable date.
(A.M.KAPADIA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top