Gujarat High Court
Kalpeshbhai vs State on 23 November, 2010
Gujarat High Court Case Information System
Print
CR.MA/13992/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13992 of 2010
=============================================
KALPESHBHAI
NAGINBHAI SHAH - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=============================================
Appearance
:
MR YS LAKHANI for M/S S G
ASSOCIATES for Applicant(s) : 1,
MR KARTIK PANDYA ADDL. PUBLIC
PROSECUTOR for Respondent(s) :
1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 23/11/2010
ORAL
ORDER
Heard
learned advocate for the applicant.
Rule
returnable on 1st December, 2010. Mr. Kartik Pandya,
learned APP, waives service of notice of rule on behalf of
respondent-State.
[ANANT
S. DAVE, J.]
//smita//
Top