Gujarat High Court High Court

Lalji vs State on 6 September, 2011

Gujarat High Court
Lalji vs State on 6 September, 2011
Author: A.L.Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/632/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 632 of 2006
 

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

 

LALJI
ALIAS LALO BHIMJIBHAI MAKWANA & 4 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

==============================================================
Appearance
: 
MR
RATHIN P RAVAL for
Applicant(s) : 1 - 5. 
MR.KOGJE, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=====================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 28/02/2006 

 

 
ORAL
ORDER

Heard
learned Advocate, Mr.Raval, for the applicants.

It
appears that the weapons used in commission of crime has been
recovered from the applicants No.1, 3 and 4, as per the statement
made at the Bar by learned Advocate, Mr.Raval. He, therefore, does
not press this application in respect of these applicants.
Application stands rejected qua applicants No.1, 3 and 4, as not
pressed. Notice in respect of applicants No.2 and 5,
returnable on 6/3/2006. Mr.Kogje, learned A.P.P., for the State
waives service of notice.

(A.L.DAVE,
J.)

sompura

   

Top