Gujarat High Court High Court

Bholabhai vs State on 24 February, 2011

Gujarat High Court
Bholabhai vs State on 24 February, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2335/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2335 of 2011
 

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


 

BHOLABHAI
HARIBHAI KAVAD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=================================================
 
Appearance : 
MR
HARSHIT S TOLIA for Applicant(s) : 1, MR PARTH S TOLIA for
Applicant(s) : 1, 
MR AJ DESAI APP for Respondent(s) :
1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 24/02/2011 

 

ORAL
ORDER

Leave
to amend. To be carried forthwith.

Rule
returnable on 11.03.2011.

Leaned
APP waives service of notice for respondent – State of Gujarat.

[Anant
S. Dave, J.]

*pvv

   

Top