Gujarat High Court
Ashwinbhai vs State on 10 May, 2011
Gujarat High Court Case Information System
Print
CR.MA/4730/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4730 of 2011
In
CRIMINAL
APPEAL No. 2967 of 2008
=========================================================
ASHWINBHAI
B ACHARYA - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
RULE
NOT RECD BACK for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 10/05/2011
ORAL
ORDER
Board
shows that Rule is not received back. Applicant-party-in-person has
prayed for Direct Service.
Direct
service is permitted. S.O. to 4th July,2011.
(Z.K.SAIYED,J.)
Vahid
Top