Gujarat High Court High Court

Bharatsinh vs State on 18 November, 2011

Gujarat High Court
Bharatsinh vs State on 18 November, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15879/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15879 of 2011
 

In


 

CRIMINAL
REVISION APPLICATION No. 513 of 2011
 

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

 

BHARATSINH
MANSINH SOLANKI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RC KAKKAD for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 18/11/2011 

 

 
 
ORAL
ORDER

Rule,
returnable on 15.12.2011. Learned APP Mr.H.L.Jani waives service of
notice of Rule on behalf of respondent No.1-State.

[Rajesh
H. Shukla,J.]

..mitesh..

   

Top