Gujarat High Court High Court

Nasir vs State on 21 June, 2010

Gujarat High Court
Nasir vs State on 21 June, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6275/2010	 1/ 1	ORDER 
 
 

	

 


IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 


 


 


CRIMINAL
MISC.APPLICATION No. 6275 of 2010
 


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


NASIR
NAJARMOHAMMED RANGREJ & 2 - Applicant(s)
 


Versus
 


STATE
OF GUJARAT - Respondent(s)
 

====================================== 
Appearance
: 
MR
BHARAT K DAVE for Applicant(s) : 1 - 3. 
MR RC KODEKAR, ADDL.PUBLIC
PROSECUTOR for Respondent(s) :
1, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 21/06/2010 

 

 
 
ORAL
ORDER

Rule
returnable on 29.6.2010.

Shri
R.C. Kodekar, learned Additional Public Prosecutor, waives service of
Rule on behalf of respondent-State.

(S.

R. Brahmbhatt, J. )

sudhir

   

Top