Gujarat High Court
Nasir vs State on 28 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/5396/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5396 of 2011
=========================================
NASIR
NAZARMOHAMMAD RANGREJ - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
SOEB R BHOHARIA for
Applicant(s) : 1,
MS CM SHAH, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 28/04/2011
ORAL
ORDER
Notice
returnable on 10.05.2011.
Ms.C.M.Shah,
learned APP waives service of notice on behalf of respondent no.1 –
State. Mr.Salim M.Saiyed, learned Advocate waives service of notice
on behalf of respondent no.2.
It
is submitted by the learned Advocates for the applicant as well as
respondent that matter is settled between the parties. All the
accused are on bail.
[M.D.Shah,
J.]
satish
Top