Gujarat High Court High Court

Babulal vs State on 27 August, 2010

Gujarat High Court
Babulal vs State on 27 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1614/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1614 of
2010 
=========================================================

 

BABULAL
HARGOVANBHAI PANDYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MM TIRMIZI for
Applicant(s) : 1, 
MS MANISHA L SHAH, ASST. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 27/08/2010 

 

ORAL
ORDER

The
learned Counsel for the petitioner does not press for the
investigation by C.B.I..

For
the rest of the prayers, NOTICE,
returnable on 17th
September, 2010.

Ms. Manisha
L. Shah, learned APP, waives service of notice on behalf of
respondent No.1-State.

(AKIL
KURESHI, J.)

Umesh/

   

Top