Gujarat High Court High Court

Nishant vs Nishansingh on 23 June, 2011

Gujarat High Court
Nishant vs Nishansingh on 23 June, 2011
Author: A.L.Dave, Honourable Bankim.N.Mehta,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1480/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1480 of 2011
 

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

 

NISHANT
ROHITKUMAR VYAS - Applicant(s)
 

Versus
 

NISHANSINGH
PANNU & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
HL
PATEL ADVOCATES for
Applicant(s) : 1, 
None for Respondent(s) : 1 - 3, 5, 
MR. KL
PANDYA, APP PUBLIC PROSECUTOR for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 23/06/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

On
deposit of Rs.10,000/-, issue Notice returnable on 7.7.2011. Direct
service is permitted through respondent No.5. Mr. Pandya, learned
APP waives service of notice for respondent No.4 – State of Gujarat.

(A.L.

DAVE, J)

(BANKIM.N.MEHTA,
J)

shekhar/-

   

Top