Gujarat High Court High Court

Central vs State on 23 June, 2011

Gujarat High Court
Central vs State on 23 June, 2011
Author: Md Shah,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/484/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 484 of 2002
 

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


 

CENTRAL
BUREAU OF INVESTIGATION THRO' SUPDT. OF - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
SAMIR J DAVE for
Applicant(s) : 1,MR YN RAVANI for Applicant(s) : 1,MR NIGAM R SHUKLA
for Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
NOTICE SERVED for Respondent(s) : 2, 4, 
MR PN BAVISHI for
Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 23/06/2011 

 

 
 
ORAL
ORDER

Office
is directed to delete the names of learned advocates Mr.Samir Dave
and Mr.Nigam Shukla as learned advocate Mr.Ravani is now appearing
for the petitioner. S.O. to 26.7.2011.

(
M.D.Shah, J )

srilatha

   

Top