Gujarat High Court
Jitu vs State on 24 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/11228/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11228 of 2010
=========================================
JITU
VALLABHBHAI DABHI (KOLI) - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR ASHISH M
DAGLI for
Applicant(s) : 1,
MR HH PARIKH, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 24/09/2010
ORAL
ORDER
Rule,
returnable on 29th
September, 2010. Mr.H.H. Parikh, learned Additional Public
Prosecutor, waives service of Rule on behalf of respondent-State.
Mr.Parikh,
learned Additional Public Prosecutor, is directed to call the papers
of C.R. No.I-09 of 2010 registered with Rajkot City Police Station,
Rajkot at the next date of hearing.
(Z.
K. Saiyed, J)
Anup
Top