Gujarat High Court High Court

Laxmiben vs State on 10 June, 2011

Gujarat High Court
Laxmiben vs State on 10 June, 2011
Author: J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	R/SCR.A/1382/2011
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


SPECIAL
CRIMINAL APPLICATION  No 1382 of 2011
 
	  
	  
		 
			 

 

			
		
	

 

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

LAXMIBEN
			DEVRAJ RAVSI....Applicant(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

STATE
			OF GUJARAT  &  7....Respondent(s)
		
	

 

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

Appearance:
 

MR
VIJAY H NANGESH as ADVOCATE for the Applicant(s) No. 1
 

MR
JK SHAH, APP for the RESPONDENT.
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MR.JUSTICE J.B.PARDIWALA
			
		
	

 


 

 


Date
: 10/06/2011
 


 

 


ORAL
ORDER

Leave
to add Budhiben Hamir Ravsi as party respondent.

Let
notice be issued to the respondents returnable on 24.06.2011.
Mr. J. K. Shah, learned APP waives service of notice for and on
behalf of respondent Nos.1,2 & 3. respondent Nos.4 to 8 shall be
served directly through respondent No.2 Police Sub-Inspector,
Dwarka Police Station.

Sd/-

(J.B.PARDIWALA,
J.)

Savariya

Page
1 of 1

   

Top