Gujarat High Court
Indravadan vs State on 12 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/1816/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1816 of 2010
With
CRIMINAL
MISC.APPLICATION No. 1817 of 2010
With
CRIMINAL
MISC.APPLICATION No. 1952 of 2010
With
CRIMINAL
MISC.APPLICATION No. 1953 of 2010
With
CRIMINAL
MISC.APPLICATION No. 1954 of 2010
=========================================================
INDRAVADAN
SHANTILAL PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
DIPEN A DESAI for
Applicant(s) : 1,
MR H L JANI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 12/04/2010
ORAL
ORDER
Rule
returnable on 19/04/2010. Mr.H.L.Jani, learned APP waives service of
notice of rule on behalf of respondent No.1. Direct Service qua
respondent No.2.
(RAJESH
H SHUKLA, J.)
sompura
Top