Gujarat High Court
Aslamkhan vs State on 2 August, 2010
Gujarat High Court Case Information System
Print
SCR.A/1437/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1437 of
2010
=========================================================
ASLAMKHAN
ANWARKHAN PATHAN & 3 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MM TIRMIZI for
Applicant(s) : 1 - 4.
MR JM PANCHAL SPECIAL PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR KG MENON with MR AJAYKUMAR CHOKSI, MR
VAIBHAV A VYAS for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 02/08/2010
ORAL
ORDER
Drat
amendment is allowed.
NOTICE,
returnable on 13th
August, 2010.
Mr. J.M. Panchal,
learned Special Public Prosecutor, waives service of notice on behalf
of respondent No.1, Mr. K.G. Menon, learned Senior Advcoate with Mr.
Vaibhav Vyas, learned Advcoate, waives service of notice on behalf of
respondent No.2.
In the meantime, it is
direct that PETITIONER NO.1 shall not be RE-EXAMINED,
as proposed.
(AKIL
KURESHI, J.)
Umesh/
Top