Gujarat High Court High Court

Manish vs Deputy on 21 April, 2010

Gujarat High Court
Manish vs Deputy on 21 April, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/670/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 670 of 2010
 

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

MANISH
GOVINDBHAI BHARWAD - Applicant(s)
 

Versus
 

DEPUTY
COMMISSIONER OF POLICE & 2 - Respondent(s)
 

================================================= 
Appearance
: 
MR JR DAVE for Applicant(s) :
1,MR RV MEHTA for Applicant(s) : 1, 
None for Respondent(s) : 1, 
MR
DEVANG VYAS ADDL.PUBLIC PROSECUTOR for Respondent(s) : 2 -
3. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 21/04/2010  
 
ORAL ORDER

Rule.

Mr.Devang Vyas, learned Additional Public Prosecutor waives service
of notice of Rule on behalf of respondent No.3. Direct Service is
permitted qua respondent Nos.1 and 2.

(H.B.ANTANI,
J.)

Amit/-

   

Top