Gujarat High Court High Court

Minaben vs State on 6 April, 2010

Gujarat High Court
Minaben vs State on 6 April, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/568/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 568 of 2009
 

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

MINABEN
VINODBHAI PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

============================================= 
Appearance
: 
MR MUKTESH V PATEL for
Applicant(s) : 1, 
MR LR PUJARI ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) :
2, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 06/04/2010 

 

ORAL
ORDER

Heard
learned advocate for the applicant.

Inspite
of service of notice to respondent No.2, no one appears.

In
view of the above, rule returnable on 30th April, 2010.
Mr. L.R. Pujari, learned APP, waives service of rule on behalf of
respondent No.1.

[ANANT
S. DAVE, J.]

//smita//

   

Top