Gujarat High Court
Chhatrasing vs State on 8 June, 2011
Gujarat High Court Case Information System
Print
R/CR.MA/7610/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No 7610 of 2011
================================================================
CHHATRASING
@ PAKALO MUNGABHAI RATHWA....Applicant(s)
Versus
STATE
OF GUJARAT....Respondent(s)
================================================================
Appearance:
MRMPSHAH
as ADVOCATE for the Applicant(s) No. 1
MS.
KRUTI M SHAH as ADVOCATE for the Applicant(s) No. 1
MR
JK SHAH, APP for the RESPONDENT(s) No. 1
================================================================
CORAM:
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 08/06/2011
ORAL
ORDER
Rule returnable on
22.6.2011. Learned APP Mr. J.K.Shah, waives service of notice of rule
on behalf of respondent – State.
(J.B.PARDIWALA,
J.)
kks
Page
1 of 1
Top