Gujarat High Court High Court

Arvindbhai vs State on 8 February, 2010

Gujarat High Court
Arvindbhai vs State on 8 February, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/904/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 904 of 2010
 

In


 

CRIMINAL
REVISION APPLICATION No. 44 of 2010
 

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

 

ARVINDBHAI
MOHANBHAI KATPARA (PARMAR) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GAJENDRA P BAGHEL for
Applicant(s) : 1, 
MR LR PUJARI, APP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 08/02/2010 

 

 
 
ORAL
ORDER

Leave
to amend.

Rule
returnable on 24.2.2010. Learned APP Mr.Pujari waives service of
notice of rule on behalf of the respondent State.

(M.D.Shah,J)

pathan

   

Top