Gujarat High Court High Court

Maheshkumar vs State on 18 November, 2011

Gujarat High Court
Maheshkumar vs State on 18 November, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12776/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12776 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 12774 of 2011
 

In
CRIMINAL MISC.APPLICATION No. 12774 of 2011
 

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

 

MAHESHKUMAR
RAMLAL SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JV JAPEE for
Applicant(s) : 1, 
MR LR PUJARI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 18/11/2011 

 

 
 
ORAL
ORDER

Rule
returnable on 9.12.2011. Learned APP Mr.L.R.Pujari waives service of
rule on behalf of respondent No.1-State.

(
M.D. SHAH, J. )

syed/

   

Top