Gujarat High Court High Court

Ashok vs State on 24 March, 2011

Gujarat High Court
Ashok vs State on 24 March, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3975/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3975 of 2011
 

In


 

CRIMINAL
APPEAL No. 804 of 2007
 

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

 

ASHOK
BHAYALAL VYAS - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RD DAVE for
Applicant(s) : 1,MRHARSHITSTOLIA for Applicant(s) : 1, 
MR. R.C.
KODEKAR, ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 24/03/2011 

 

 
 
ORAL
ORDER

Rule
returnable on 4th April,2011. Learned APP Mr. R.C.
Kodekar for Respondent No.1-State and Mr. Patel for Respondent
No.2-Passport Authority waives service of notice of Rule on behalf of
respondent nos.1 and 2.

(Z.K.SAIYED,J.)

Vahid

   

Top