Gujarat High Court
Dhanabhai vs State on 13 July, 2011
Gujarat High Court Case Information System Print CR.RA/198/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL REVISION APPLICATION No. 198 of 2011 To CRIMINAL REVISION APPLICATION No. 208 of 2011 ========================================================= DHANABHAI RATANSING VANZARA - Applicant(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ========================================================= Appearance : MR MA KHARADI for Applicant(s) : 1, PUBLIC PROSECUTOR for Respondent(s) : 1, None for Respondent(s) : 2 - 3. ========================================================= CORAM : HONOURABLE MR.JUSTICE MD SHAH Date : 25/04/2011 ORAL ORDER
Notice
and notice as to interim relief returnable on 10.5.2011. Learned APP
Mr.Pujari waives service of notice in Criminal Revision Applications
No.198 to 202 of 2011 and learned APP Ms.Shah waives service of
notice in Criminal Revision Applications No.203 to 208 of 2011.
Direct service is permitted.
(
M.D.Shah, J )
srilatha
Top