Gujarat High Court
Kokilaben vs State on 9 May, 2011
Gujarat High Court Case Information System
Print
CR.MA/5663/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5663 of 2011
In
CRIMINAL
APPEAL No. 467 of 2011
=========================================================
KOKILABEN
BABALDAS PAREKH - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
BY MANKAD for
Applicant(s) : 1,
MR. H.L. JANI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 09/05/2011
ORAL
ORDER
Rule.
Learned APP, Mr. H.L. Jani waives service of notice of Rule on
behalf of respondent-State.
Heard.
Considering the facts of the case, prayer made in Paragraph 6(a) is
granted. The application is disposed of accordingly. Rule is made
absolute. Direct service is permitted.
(Z.K.SAIYED,J.)
Vahid
Top