Gujarat High Court
Mahendrabhai vs State on 26 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/10858/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10858 of 2011
=========================================================
MAHENDRABHAI
PARSHOTTAMBHAI CHAUHAN - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
VD PARGHI for
Applicant(s) : 1,
MR. AJ DESAI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 26/08/2011
ORAL
ORDER
The
applicant is permitted to place on record another copy of FIR, which,
as per the submission of the learned Advocate for the applicant, is
complete, correct and certified copy of the FIR as was available on
the record of the Sessions Court.
Rule
returnable on 9th
September 2011. Mr. AJ Desai, learned APP waives service of
notice of Rule on behalf of respondent – State.
(K.M.THAKER,
J.)
jani
Top