Gujarat High Court High Court

Girishkumar vs State on 8 August, 2011

Gujarat High Court
Girishkumar vs State on 8 August, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/358/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 358 of 2011
 

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

 

GIRISHKUMAR
GOPALBHAI PATEL - C/O. ASSAM TEA PACKERS - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHAVIK P SHAH for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 08/08/2011 

 

 
 
ORAL
ORDER

NOTICE
for Final Disposal, 16/8/2011. Mr.L.B. Dabhi, learned Additional
Public Prosecutor waives the service of notice on behalf of the
respondent No.1.

Registry
is directed to call for record and proceedings of the case from the
learned trial court / appellate court so as to reach this Court on or
before 12/8/2011.

Direct
Service is permitted QUA respondent No.2.

[M.R.

SHAH, J.]

rafik

   

Top