Gujarat High Court
Ishwar vs State on 28 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/5721/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5721 of 2011
=========================================================
ISHWAR
@ VASUDEVBHAI BABABHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
M/S
THAKKAR ASSOC. for
Applicant(s) : 1,
Ms. CM SHAH, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 28/04/2011
ORAL
ORDER
Rule
returnable on 10.5.2011. Learned APP Ms. Shah waives services of
rule for respondent No. 1-State. Respondent No. 2 is permitted to be
served through the concerned police station.
(Rajesh
H. Shukla, J.)
(hn)
Top