Gujarat High Court High Court

Haji vs State on 18 June, 2010

Gujarat High Court
Haji vs State on 18 June, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5701/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5701 of 2010
 

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


 

HAJI
SULEMAN HAJI SUMAR NIGAMARA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=================================================
 
Appearance : 
MR
BM MANGUKIYA for Applicant(s) : 1,MS BELA A PRAJAPATI for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
MR
BJ TRIVEDI for Respondent(s) : 2, 
MR JT TRIVEDI for Respondent(s)
: 2, 
MS JIGNASA B TRIVEDI for Respondent(s) : 2, 
None for
Respondent(s) : 3 -
7. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 18/06/2010 

 

 
ORAL
ORDER

Heard
Mr. B.M.Mangukiya, learned advocate for the applicant.

Issue
notice to the respondent Nos. 1, 2, 3 & 7 only returnable on
30.06.2010.

Mr.

Shivang J. Shukla, learned APP waives service of notice for
respondent Nos.1 & 7 and learned advocate Mr. J.T.Trivedi waives
service of notice for respondent Nos.2 & 3.

In
the meanwhile, no coercive action be taken against the applicant.

Direct
service is permitted.

[Anant
S. Dave, J.]

*pvv

   

Top