Gujarat High Court High Court

Bhupatbhai vs State on 11 February, 2011

Gujarat High Court
Bhupatbhai vs State on 11 February, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1760/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1760 of 2011
 

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


 

BHUPATBHAI
POPATBHAI KANDOLIYA & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MR CL SONI
for M/S S G ASSOCIATES for Applicant(s) : 1 -
3. 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) : 2 -
3. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 11/02/2011 

 

ORAL
ORDER

Leave
to amend and annex documents as prayed for.

Notice
returnable on 21st February, 2011.

Mr.

Kartik Pandya, learned APP waives service of notice for respondent –
State of Gujarat.

Direct
service is permitted to respondent Nos.2 and 3.

[Anant
S. Dave, J.]

*pvv

   

Top