Gujarat High Court High Court

Prakash vs State on 13 May, 2011

Gujarat High Court
Prakash vs State on 13 May, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6424/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6424 of 2011
 

In


 

CRIMINAL
APPEAL No. 571 of 2011
 

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

 

PRAKASH
GORSINH MEDA & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant(s) : 1 - 3. 
MR HL JANI, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 13/05/2011 

 

 
 
ORAL
ORDER

Rule
returnable on 14th June, 2011. Learned APP Mr. Jani waives
service of Rule on behalf of the respondent – State.

If
there is any urgency, learned Advocate for the applicant is permitted
to move before the learned vacation Judge.

(Z.K.SAIYED,
J.)

sas

   

Top