Gujarat High Court High Court

Kana vs State on 16 March, 2011

Gujarat High Court
Kana vs State on 16 March, 2011
Author: J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3308/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3308 of 2011
 

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

 

KANA
SARMAN JADEJA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ND NANAVATY, SR.ADVOCATE FOR NANAVATY ADVOCATES
for
Applicant : 1, 
MR AJ DESAI, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 16/03/2011 

 

ORAL
ORDER

Leave
to amend.

RULE
returnable on 25th March 2011. Learned APP Mr.Desai waives
service of rule.

(J.B.Pardiwala,
J.)

/moin

   

Top