Gujarat High Court
Rajubhai vs State on 20 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/3922/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3922 of 2010
=========================================================
RAJUBHAI
SHAKARABHAI ZALA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR.KIRIT
R CHAUDHARI for
Applicant(s) : 1,
MR DIVYESH SEJPAL, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 20/04/2010
ORAL
ORDER
Considering
the peculiar facts and circumstances of the case, more particularly,
Annexure:D annexed to the application, I am of the view that Rule is
required to be issued.
Hence,
Rule returnable on 28th April, 2010. Mr. Divyesh Sejpal, learned APP
waives service of Rule on behalf of the opponent State.
[H.B.
ANTANI, J.]
pirzada/-
Top