Gujarat High Court
Jitendra vs State on 7 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/1091/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1091 of 2011
In
CRIMINAL
REVISION APPLICATION No. 23 of 2011
=========================================================
JITENDRA
RAMANLAL PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
M/S
S G ASSOCIATES for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
MR
AC CHOKSHI for Respondent(s) : 2,
MR MUKUL SINHA for Respondent(s)
: 3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 07/02/2011
ORAL
ORDER
In
view of the request made by Dr. Mukul Sinha who wants to oppose the
application and having regard to to the request made by the learned
Advocate for SIT – respondent No.2, S.O to 11.2.2011. In the
meanwhile, learned Advocate for respondent No.3 may file affidavit,
if so desired.
[K
M THAKER, J.]
msp
Top