Gujarat High Court High Court

Bharat vs State on 6 April, 2011

Gujarat High Court
Bharat vs State on 6 April, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2281/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2281 of 2011
 

 
=========================================
 

BHARAT
@ CHINTU DILIPSINH THAKOR & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
HARDIK A DAVE for
Applicant(s) : 1 - 4. 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 06/04/2011 

 

ORAL
ORDER

Draft
amendment is allowed.

Notice
returnable on 22.04.2011. Mr.L.R.Poojari, learned APP waives service
of notice on behalf of respondent no.1 – State. Mr.R.K.Dave,
learned Advocate waives service of notice on behalf of respondent
no.2.

[M.D.Shah,
J.]

satish

   

Top