Gujarat High Court High Court

Kumarsinh vs State on 24 February, 2011

Gujarat High Court
Kumarsinh vs State on 24 February, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2018/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2018 of 2011
 

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

 

KUMARSINH
@ DHARMAVIRSINH YASHWANTSINH JADEJA & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARDIK A DAVE for
Applicant(s) : 1 - 4. 
Mr.L.R.Pujari, APP  for Respondent(s) :
1, 
MR PB KANERIA for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 24/02/2011 

 

ORAL
ORDER

Leave
to add concerned Police Officer as respondent No.3.

Issue
notice returnable on 3-3-2011. Mr.L.R.Pujari, learned APP for the
respondent NO.1 and learned advocate,Mr.P.B.Kaneria, for the
respondent No.2 waive service of notice.

(M.D.SHAH,J.)

radhan

   

Top