Gujarat High Court High Court

Manish vs State on 4 August, 2011

Gujarat High Court
Manish vs State on 4 August, 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 Applicant(s) : 1 - 6.MR JAYSINH R JADEJA for
Applicant(s) : 1 - 6. 
MR KP RAWAL, APP for Respondent No.1. 
None
for Respondent No.2. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 04/08/2011 

 

 
ORAL
ORDER

Despite
the earlier conditional order dated 18/07/2011 passed by this Court,
office objections are not removed. Hence, the present petition is
dismissed for default.

[M.R.SHAH,J]

*dipti

   

Top