Gujarat High Court High Court

Narendra vs Police on 24 June, 2011

Gujarat High Court
Narendra vs Police on 24 June, 2011
Author: Md Shah,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1511/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1511 of 2011
 

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


 

NARENDRA
HEMANTKUMAR PATIL - C/O PATLIPUTRA TRAVELS - Applicant(s)
 

Versus
 

POLICE
SUB INSPECTOR & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
DK NAKRANI for
Applicant(s) : 1, 
None for Respondent(s) : 1 - 2. 
PUBLIC
PROSECUTOR for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 24/06/2011 

 

 
 
ORAL
ORDER

Notice
returnable on 13.7.2011. Learned APP Mr.Pujari waives service of
notice for respondent no.3. In the meanwhile, if the petitioner makes
an application before the respondent no.1-Police Sub-Inspector for
releasing the muddammal, then the Police Sub-Inspector will take
appropriate steps. Direct service is permitted.

(
M.D.Shah, J )

srilatha

   

Top