Gujarat High Court High Court

Hiral vs State on 12 May, 2010

Gujarat High Court
Hiral vs State on 12 May, 2010
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/794/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 794 of 2010
 

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


 

HIRAL
@ HEER D/O SURESH NARANJI THAKKAR W/O SAMIR AZIZ BAYAD & 1 -
Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
ASHISH M DAGLI for
Applicant(s) : 1 - 2. 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
NOTICE NOT RECD BACK for Respondent(s) : 2 -
4. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 12/05/2010 

 

 
 
ORAL
ORDER

Endorsement
on the Board shows that notices have not been received back qua
respondents No.2 to 4. In the circumstances, await service of notice.
S.O. to 15th June, 2010.

[HARSHA
DEVANI, J.]

parmar*

   

Top