Gujarat High Court High Court

Ishwarbhai vs Kailashben on 21 April, 2011

Gujarat High Court
Ishwarbhai vs Kailashben on 21 April, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5292/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5292 of 2011
 

In


 

CRIMINAL
REVISION APPLICATION No. 178 of 2011
 

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

ISHWARBHAI
GOKALBHAI MACHHI - Applicant(s)
 

Versus
 

KAILASHBEN
ISHWARBHAI MACHHI D/O CHIMANBHAI KESURBHAI MACHHI & 2 -
Respondent(s)
 

=========================================
 
Appearance : 
MR
NILESH A PANDYA for
Applicant(s) : 1, 
None for Respondent(s) : 1 - 2. 
MR LR
POOJARI, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
3, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 21/04/2011 

 

ORAL
ORDER

Rule
returnable on 15.06.2011. Mr.L.R.Poojari, learned APP waives service
of rule on behalf of respondent no.3 – State.

[M.D.Shah,
J.]

satish

   

Top