Gujarat High Court High Court

Kirit vs State on 26 August, 2011

Gujarat High Court
Kirit vs State on 26 August, 2011
Author: A.L.Dave, Honourable K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13129/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13129 of 2010
 

In


 

CRIMINAL
APPEAL No. 1793 of 2010
 

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

 

KIRIT
DINKARBHAI RANA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ND NANAVATI Sr Advocate with MR NIRAD D BUCH
for
Applicant(s) : 1, 
MR AJ DESAI ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 01/12/2010  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Rule
returnable on 8th December 2010.

Learned
APP Mr AJ Desai waives service of notice of Rule for respondent No.1.

Direct
service is permitted for respondent No.2.

(A.L.

DAVE, J.)

(K.M.

THAKER, J.)

zgs/-

   

Top