Gujarat High Court
Pratibha vs State on 28 March, 2011
Gujarat High Court Case Information System
Print
CR.RA/44/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 44 of 2011
=========================================================
PRATIBHA
AMIT SINGH - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
JAPAN V DAVE for
Applicant(s) : 1,
MR LR PUJARI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 21/03/2011
ORAL
ORDER
Learned
advocate for the petitioner sought permission to place on record the
draft amendment. Permission is granted.
Notice
returnable on 20.4.2011. Learned APP Mr.L.R.Pujari waives service of
notice on behalf of respondent No.1-State.
If
the petitioner will submit an application for adjournment, the
trial court will consider the same sympathetically. D.S. permitted.
[M.D.Shah,
J.]
syed/
Top