Gujarat High Court High Court

Jayrajsingh vs State on 29 March, 2011

Gujarat High Court
Jayrajsingh vs State on 29 March, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3999/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3999 of 2011
 

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

 

JAYRAJSINGH
DIGVIJAYSINGH RANA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIRENDRA BAHETI for
Applicant(s) : 1, 
MR L R PUJARI ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 29/03/2011 

 

 
 
ORAL
ORDER

Notice
and Notice as to interim relief returnable on 27/04/2011 qua
respondent No.2.

Mr.L
R Pujari, learned APP waives service of notice of on behalf of
respondent No.1.

Direct
Service is permitted. It will be open for the applicant to serve the
respondent No.2 through Sanand Police Station.

(M
D SHAH, J.)

sompura

   

Top