Gujarat High Court High Court

Ashok vs State on 9 February, 2011

Gujarat High Court
Ashok vs State on 9 February, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9008/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9008 of 2010
 

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


 

ASHOK
GOVINDRAM HURRA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance
: 
MR YATIN
OZA FOR DR
SONIA HURRA for Applicant(s) : 1, 
MR HL JANI ADDITIONAL PUBLIC
PROSECUTOR for Respondent(s) : 1, 
RULE UNSERVED for Respondent(s)
: 2, 
MR.D K.PUJ for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 09/02/2011 

 

 
 
ORAL
ORDER

Heard
Mr. Yatin Oza, learned senior counsel for the applicant. He has read
one letter written by the Director General of Police to the
Additional D.G. of C.I.D., Crime, Mr. Pandey. He has prayed to permit
him to file an affidavit regarding the contents stated in the said
letter. Permission is granted. The matter is adjourned to 10.2.2011.

(Z.K.SAIYED,J.)

ynvyas

   

Top