Gujarat High Court High Court

Manish vs State on 18 July, 2011

Gujarat High Court
Manish vs State on 18 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1196/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1196 of 2011
 

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


 

MANISH
MANSUKHLAL LODHIYA & 5 - Applicants
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

======================================
Appearance : 
MR
RUTURAJ NANAVATI for the Applicants.  
PUBLIC PROSECUTOR for
Respondent No.1. 
None for Respondent
No.2. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 18/07/2011 

 

 
ORAL
ORDER

Time
to remove office objections is granted upto 2nd
August,2011, failing which, Registry is directed to notify the
matter for appropriate order of dismissing the same for
non-prosecution on 4th August,2011.

[M.R.SHAH,J]

*dipti

   

Top