Gujarat High Court High Court

Hirubhai vs State on 9 June, 2011

Gujarat High Court
Hirubhai vs State on 9 June, 2011
Author: J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	R/CR.MA/7611/2011
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


 


 


CRIMINAL
MISC.APPLICATION  No 7611 of 2011
 


 


 
	  
	  
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

HIRUBHAI
			VANIYABHAI RATHWA....Applicant(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

STATE
			OF GUJARAT....Respondent(s)
		
	

 

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

Appearance:
 

MRMPSHAH
as ADVOCATE for the Applicant(s) No. 1
 

MS.
KRUTI M SHAH as ADVOCATE for the Applicant(s) No. 1
 

MR
JK SHAH, APP for the RESPONDENT(s) No. 1
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MR.JUSTICE J.B.PARDIWALA
			
		
	

 


 

 


Date
: 09/06/2011
 


 

 


ORAL
ORDER

Rule returnable on
23.6.2011. Learned APP Mr. J.K.Shah, waives service of notice of rule
on behalf of respondent – State.

(J.B.PARDIWALA,
J.)

kks

Page
1 of 1

   

Top