Gujarat High Court High Court

Bharatbhai vs State on 17 March, 2011

Gujarat High Court
Bharatbhai vs State on 17 March, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/633/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 633 of 2011
 

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

 

BHARATBHAI
SAKARABHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAJESHWAR J DAVE for
Applicant(s) : 1, 
MS
CM SHAH, APP
for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 17/03/2011 

 

ORAL
ORDER

Leave
to amend. Amendment be carried out forthwith.

Notice,
returnable on 31-3-2011. Ms.C.M.Shah, learned APP waives service of
notice on behalf of the respondent No.1-State. Direct service is
permitted.

(M.D.SHAH,J.)

radhan

   

Top