Gujarat High Court High Court

Mohmad vs State on 15 September, 2010

Gujarat High Court
Mohmad vs State on 15 September, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10057/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10057 of 2010
 

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


 

MOHMAD
ASIFKHAN SAMSUDDINKHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
DHARMESH V SHAH for Applicant(s) : 1, 
MS CHETNA SHAH, APP for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 15/09/2010 

 

 
 
ORAL
ORDER

Counsel
for the petitioner submitted that since the entire cause of action
has arisen in Delhi, the complaint could not have been lodged at
Ahmedabad.

Issue
Notice returnable on 14th October, 2010.

(AKIL
KURESHI, J.)

(ashish)

   

Top