Gujarat High Court High Court

Kantilal vs State on 20 September, 2010

Gujarat High Court
Kantilal vs State on 20 September, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2837/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2837 of 2010
 

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

KANTILAL
JAICHAND LALCHAND SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

====================================== 
Appearance
: 
MR SANJANWALA SR ADVOCATE FOR
MR SHAKEEL A QURESHI for Applicant(s) : 1, 
MS MANISHA LAVKUMAR
SHAH APP for Respondent(s) : 1, 
RULE UNSERVED for Respondent(s) :
2, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH 
			
			 

H.SHUKLA
		
	

 

Date
: 20/09/2010  
 
ORAL ORDER

Heard
learned Senior Counsel for Mr.Qureshi, learned advocate for the
applicant and Ms.Manisha Lavkumar Shah, learned APP for respondent
State.

Amendment
is granted. Learned advocate is permitted to carry out the amendment.
The matter to be placed on board on 30.09.2010.

(RAJESH
H. SHUKLA, J.)

Amit

   

Top