Gujarat High Court
Isamail vs State on 11 November, 2011
Gujarat High Court Case Information System Print CR.MA/14912/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 14912 of 2011 ========================================= ISAMAIL YUSUF CHHUNGA - Applicant(s) Versus STATE OF GUJARAT - Respondent(s) ========================================= Appearance : MR AD SHAH for Applicant(s) : 1, MS KRINA CALLA ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, ========================================= CORAM : HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 11/11/2011 ORAL ORDER
Leave
to join SIT (Godhra Riot Case) as party respondent.
Issue
Rule to newly joined party returnable on 18th
November, 2011. Mr. Chokshi, learned advocate, waives
service of rule on behalf newly joined party.
[ANANT
S. DAVE, J.]
//smita//
Top