Gujarat High Court
Patel vs State on 12 May, 2011
Gujarat High Court Case Information System
Print
SCR.A/1182/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1182 of 2011
=========================================================
PATEL
KETANBHAI KACHARABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
JV JAPEE for
Applicant(s) : 1,
MR. PANDYA, APP, for Respondent(s) : 1,
None
for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 12/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Rule
returnable on 16.6.2011. Mr. Pandya, learned APP, waives service of
notice of rule for respondent No. 1 State of Gujarat.
(A.L. DAVE, J)
(BANKIM N. MEHTA, J)
(pkn)
Top