Gujarat High Court
Hansaben vs State on 6 May, 2011
Gujarat High Court Case Information System
Print
CR.MA/3003/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3003 of 2011
=========================================================
HANSABEN
MAGANLAL MEHTA - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
NIRAV C THAKKAR for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 06/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Learned
advocate for the applicant was granted permission to remove office
objections during the course of the day.
Learned
advocate Mr.Joshi for the applicant states that all office objections
are removed. Registry to proceed.
(RAVI
R.TRIPATHI,J)
(P.P.BHATT,J)
pathan
Top