Gujarat High Court
Mohomad vs State on 18 October, 2011
Gujarat High Court Case Information System
Print
SCR.A/2422/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2422 of 2011
=========================================================
MOHOMAD
SABBIR SHAIKH - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MS
TEJAL K SHAH for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 18/10/2011
ORAL
ORDER
After
the order was passed, the matter has been placed by the office for
non-supply of the copies of Petition and extension of the returnable
date.
Accordingly,
the learned Advocate is directed to supply the copies of Petition
within 2 days and the returnable date will remain the same.
(Rajesh
H. Shukla,J)
Jayanti*
Top