Gujarat High Court
Nirajbhai vs State on 22 February, 2011
Gujarat High Court Case Information System
Print
SCR.A/348/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 348 of 2011
=========================================================
NIRAJBHAI
PATEL & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SANJAY D SUTHAR for
Applicant(s) : 1 - 2.
PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 22/02/2011
ORAL
ORDER
If
any application for cancellation of warrant will be submitted by the
petitioners, then the trial Court will decide the same as early as
possible in accordance with law, on its own merits and without being
influenced by the order passed by this Court.
With
these observations, this application stands disposed of. Direct
service is permitted.
(
M.D.Shah, J )
srilatha
Top