Gujarat High Court High Court

Bholabhai vs State on 7 April, 2010

Gujarat High Court
Bholabhai vs State on 7 April, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2334/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2334 of 2009
 

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

 

BHOLABHAI
CHATURBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ND NANAVATI, SR.ADVOCATE WITH MR SP MAJMUDAR
for
Applicant(s) : 1, 
MR DEVANG VYAS, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 07/04/2010 

 

ORAL
ORDER

Draft
amendment is hereby granted. Necessary amendment to be carried out
forthwith and copy of the same be furnished to the other side.

Rule
returnable 16th April, 2010. Mr. Devang Vyas, learned APP waives
service of Rule on behalf of respondent no.1. Direct service to
respondent no.2 permitted.

[H.B.

ANTANI, J.]

pirzada/-

   

Top