Gujarat High Court High Court

Inderkumar vs State on 19 April, 2011

Gujarat High Court
Inderkumar vs State on 19 April, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/174/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 174 of 2011
 

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

 

INDERKUMAR
CHETANLAL GURNANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
SM AHUJA for
Applicant(s) : 1, 
MS
CM SHAH, APP
for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 19/04/2011 

 

ORAL ORDER

Notice,
returnable on 28-6-2011. Ms.C.M.Shah, learned APP waives service of
notice on behalf of the respondent No.1-State.

Office
is directed to call for the record and proceedings of both the courts
below so as to reach this Court before the returnable date.

(M.D.SHAH,J.)

radhan

   

Top