Gujarat High Court
Jyotindra vs State on 14 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/10374/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10374 of 2011
In
CRIMINAL
REVISION APPLICATION No. 331 of 2011
=========================================================
JYOTINDRA
FARSURAM DAVE - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SALIM M SAIYED for
Applicant(s) : 1,
MR HL JANI, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 14/11/2011
ORAL
ORDER
Rule
returnable on 5.12.2011. Learned APP, Mr. H.L. Jani waives service of
rule for respondent No.1-State.
[RAJESH
H. SHUKLA, J.]
mrpandya
Top