Gujarat High Court High Court

Bishandayal vs State on 11 February, 2011

Gujarat High Court
Bishandayal vs State on 11 February, 2011
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Sahai,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/285/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 285 of 2011
 

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

 

BISHANDAYAL
LALTAPRASAD SHARMA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIRAL M PANDYA for
Applicant(s) : 1, 
MR KL PANDYA, APP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	

 

 
 


 

Date
: 11/02/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

NOTICE
returnable on 25.2.2011. Learned APP Mr.K.L.Pandya waives service of
notice on behalf of respondent No.1-State.

(A.L.Dave,
J.)

Sreeram. (V.M.Sahai,
J.)

   

Top