Gujarat High Court High Court

Ikbalbhai vs State on 3 August, 2011

Gujarat High Court
Ikbalbhai vs State on 3 August, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10899/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10899 of 2011
 

In


 

CRIMINAL
REVISION APPLICATION No. 322 of 2011
 

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


 

IKBALBHAI
YASINBHAI MALEK - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR
PRATIK B BAROT for
Applicant(s) : 1, 
MR. DABHI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 03/08/2011 

 

ORAL
ORDER

1. Rule.

Shri Dabhi, learned APP waives service of notice of Rule on behalf of
the respondent no.1 With the consent of the learned advocates for the
respective parties, the application is taken up for final hearing.

2.0. Present
application has been preferred by the applicant-original petitioner
to prepone the date of hearing of Criminal Revision Application
No.322 of 2011 from 17.8.2011 to any other appropriate shorter date.

3.0. Having
heard the learned advocates for the respective parties and in the
facts and circumstances of the case, Registry is directed to notify
Criminal Revision Application No.322 of 2011 for admission hearing on
8th August, 2011.

Rule is made absolute to the aforesaid extent only.

(M.R.SHAH,J.)

kaushik

   

Top