Gujarat High Court
Bhurabhai vs State on 24 February, 2011
Gujarat High Court Case Information System
Print
SCR.A/2661/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2661 of 2010
=========================================================
BHURABHAI
LALABHAI MAJETHIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AJAY L PANDAV for
Applicant(s) : 1,
MS CM SHAH, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 24/02/2011
ORAL
ORDER
It
is submitted by learned advocate, Mr.A.L.Pandav that matter is likely
to be settled. Hence, notice, returnable on 15-3-2011. Ms.C.M.Shah,
learned APP waives service of notice on behalf of the respondent
No.1-State.
(M.D.SHAH,J.)
radhan
Top