Gujarat High Court High Court

Bhurabhai vs State on 4 April, 2011

Gujarat High Court
Bhurabhai vs State on 4 April, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/151/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 151 of 2011
 

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

BHURABHAI
CHEHARBHAI DESAI & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

======================================
 
Appearance : 
MR
DJ BHATT for Applicants
 

Mr.
A.J. Desai, APP,  for
respondent 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 04/04/2011 

 

 
 
ORAL
ORDER

Heard
the learned advocates for the parties.

Rule
returnable on 18.4.2011.

Ad-interim
relief in terms of paragraph 12(B).

Learned
APP waives service of Rule on behalf of the respondent.

(ANANT
S. DAVE, J.)

(swamy)

   

Top