Gujarat High Court High Court

Madhusoodan vs State on 17 February, 2011

Gujarat High Court
Madhusoodan vs State on 17 February, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2574/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2574 of 2010
 

With


 

SPECIAL
CRIMINAL APPLICATION No. 740 of 2010
 

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


 

MADHUSOODAN
NENSHIBHAI KAKKAD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
Appearance : 
PARTY-IN-PERSON
for Applicant(s) : 1, 
MS
CM SHAH, ADDITIONAL PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 17/02/2011 

 

 
 
ORAL
ORDER

The
petitioner, party-in-person who is present in the Court states that
office objections will be removed on or before 22nd
February, 2011. Returnable date of Notice is extended upto 9th
March, 2011. Direct Service is permitted.

Sd/-

(M.D.

Shah, J.)

Caroline

   

Top