Gujarat High Court High Court

Apexaben vs State on 17 June, 2011

Gujarat High Court
Apexaben vs State on 17 June, 2011
Author: Md Shah,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6298/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6298 of 2011
 

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


 

APEXABEN
VIJAYBHAI BUMBADIA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
BS PATEL for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 17/06/2011 

 

 
 
ORAL
ORDER

Notice
returnable on 19.7.2011. Learned APP Ms.Mini Nair waives service of
notice for respondent no.1. If an application for adjournment is made
by the petitioner before the trial Court, then the trial Court will
consider the same sympathetically. Direct service is permitted, to be
served through concerned police station.

(
M.D.Shah, J )

srilatha

   

Top