Gujarat High Court High Court

Parshotambhai vs State on 14 February, 2011

Gujarat High Court
Parshotambhai vs State on 14 February, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1844/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1844 of 2011
 

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

PARSHOTAMBHAI
@ PRABHUBHAI BACHUBHAI DANGIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

======================================
 
Appearance : 
MRYJPATEL
for Applicant
 

Ms.
C.M. Shah, APP,  for respondent No.1 
None
for Respondent(s) : 2, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 14/02/2011 

 

 
 
ORAL
ORDER

Issue
Rule returnable on 8.3.2011.

Ad-interim
relief in terms of paragraph 16[B].

Learned
APP waives service of notice on behalf of respondent No.1.

Direct
service is permitted.

(ANANT
S. DAVE, J.)

(swamy)

   

Top