Gujarat High Court
Balubhai vs State on 2 May, 2011
Gujarat High Court Case Information System
Print
CR.MA/4117/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4117 of 2011
In
CRIMINAL
REVISION APPLICATION No. 120 of 2011
=========================================================
BALUBHAI
MALDEBHAI MODHVADIYA - Applicant
Versus
STATE
OF GUJARAT & 2 - Respondents
=========================================================
Appearance :
MR
DM DEVNANI for
Applicant : 1,
PUBLIC PROSECUTOR for Respondent: 1,
None for
Respondents : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 02/05/2011
ORAL
ORDER
Learned
advocate for the applicant submitted that the copy will be furnished
so that the Rule could be processed. He submitted that as the order
is dated 31st March, 2011, let there be a fresh notice of
Rule. Hence, fresh notice of Rule. The copy shall be supplied within
a period of 2 days and after the copy is supplied, the fresh Rule is
made returnable on 16.06.2011.
(S.R.BRAHMBHATT,
J.)
pallav
Top