Gujarat High Court
Bahadursinh vs State on 8 September, 2011
Gujarat High Court Case Information System
Print
SCR.A/2275/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2275 of 2011
=======================================================
BAHADURSINH
GHANSHYAMSINH VAGHELA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
MR
TARAK DAMANI for Applicant(s) : 1,
MR KP RAVAL APP for
Respondent(s) : 1,
None for Respondent(s) :
2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 08/09/2011
ORAL
ORDER
Notice
to the respondents returnable on 30 th
September, 2011. Learned A.P.P., Mr.K.P. Raval waives service
of notice for respondent no.1-State of Gujarat.
Direct
service is permitted qua respondent no.2.
Prayer
in terms of Para No.6(C) is granted till then.
(RAJESH
H.SHUKLA, J.)
/patil
Top