Gujarat High Court
Mohammed vs State on 10 June, 2011
Gujarat High Court Case Information System
Print
R/CR.MA/7708/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No 7708 of 2011
================================================================
MOHAMMED
REHAN MOHAMMED AJIZ....Applicant(s)
Versus
STATE
OF GUJARAT....Respondent(s)
================================================================
Appearance:
MR
BM MANGUKIYA as ADVOCATE for the Applicant(s) No. 1
MS
BELA A PRAJAPATI as ADVOCATE for the Applicant(s) No. 1
MR
JK SHAH APP for the RESPONDENT(s) No. 1
================================================================
CORAM:
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 10/06/2011
ORAL
ORDER
Rule
returnable on 14th
June, 2011.
Learned APP,
Mr.J.K.Shah, waives service of notice on behalf of respondent-State.
It will be open
for Mr.Hardik Dave to file his Vakalatnama on behalf of the original
first informant.
(J.B.PARDIWALA,
J.)
(ashish)
Page
1 of 1
Top