Gujarat High Court
Mohammadkhan vs State on 31 May, 2010
Gujarat High Court Case Information System
Print
CR.MA/5543/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5543 of 2010
=========================================================
MOHAMMADKHAN
KARIMKHAN PATHAN & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS
ANU S VERMA for
Applicant(s) : 1 - 3.
MR RC KODEKAR, Additional Public Prosecutor
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 31/05/2010
ORAL
ORDER
Notice
returnable on 10.6.2010.
Learned
Additional Public Prosecutor Mr. Kodekar waives service of notice for
respondent State.
Medical
papers of the injury sustained by the accused needs to be perused.
Same shall be produced before the Court on the returnable date.
(S.R.BRAHMBHATT,J.)
(raghu)
Top