Gujarat High Court
Ashokbhai vs State on 17 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/3589/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3589 of 2011
In
SPECIAL
CRIMINAL APPLICATION No. 528 of 2011
=========================================
ASHOKBHAI
DAYABHAI KOTECHA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance :
M/S
THAKKAR ASSOC. for
Applicant(s) : 1,
MR LR POOJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 17/03/2011
ORAL
ORDER
Notice
returnable on 28.03.2011.
Mr.L.R.Poojari,
learned APP waives service of notice on behalf of respondent no.1 –
State.
Direct
service is permitted to serve respondent nos.2 and 3 through
concerned police station.
[M.D.Shah,
J.]
satish
Top