Gujarat High Court
Hasmukh vs State on 18 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/5258/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5258 of 2010
=================================================
HASMUKH
RAMJIDAS SHAH & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=================================================
Appearance :
MR
ND NANAVATY Senior Advocate with MR MITUL K SHELAT for Applicants : 1
- 3.
PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) : 2 -
3.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 18/06/2010
ORAL
ORDER
Draft
amendment is granted. Amendment be carried out forthwith.
Heard
Mr. N.D.Nanavaty, learned Senior Advocate appearing with Mr.Mitul
Shelat, learned advocate for the applicants.
Issue
notice returnable on 29.06.2010.
[Anant
S. Dave, J.]
*pvv
Top