Gujarat High Court High Court

Jilanimiya vs State on 21 July, 2010

Gujarat High Court
Jilanimiya vs State on 21 July, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7949/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7949 of 2010
 

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

 

JILANIMIYA
KACHANMIYA SAIYED & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant(s) : 1 - 3. 
MR AJ DESAI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 21/07/2010
 

ORAL
ORDER

Ms.Mansi
Macwan stated at the Bar that she has instructions to appear on
behalf of the original complainant and prayed to file her
Vakalatnama.

Ms.Mansi
is permitted to file her Vakalatnama on behalf of the original
complainant and she is directed to file the same during the course
of the day.

Rule,
returnable on 29th July 2010. Mr.A.J. Desai, learned
Additional Public Prosecutor, waives service of Rule on behalf of
respondent.

(Z.

K. Saiyed, J)

Anup

   

Top