Gujarat High Court
Chhatrasinh vs State on 16 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/8228/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8228 of 2010
=========================================
CHHATRASINH
@ BHURABHAI AMARSINH BARIYA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR MA
KHARADI for
Applicant(s) : 1,
MR UA TRIVEDI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR
AA ANSARI for Original
Complainant
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 16/08/2010
ORAL
ORDER
Mr.A.A.
Ansari, learned counsel, stated at the Bar that he has instructions
to appear on behalf of the original complainant and prayed to file
Vakalatnana. Mr.Ansari has also tendered affidavit of original
complainant.
Prayer
as prayed for is granted. Mr.Ansari is directed to file his
Vakalatnama During the course of the day. Affidavit tendered by
Mr.Ansari is taken on record.
Rule,
returnable on 23rd
August 2010. Mr.U.A. Trivedi, learned Additional Public Prosecutor,
waives service of Rule on behalf of the respondent-State.
(Z.
K. Saiyed, J)
Anup
Top