Gujarat High Court High Court

Rakhi vs State on 4 August, 2011

Gujarat High Court
Rakhi vs State on 4 August, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7194/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7194 of 2011
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 1619 of 2009
 

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

RAKHI
JITENDRASINGH BHADORIA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 8 - Respondent(s)
 

========================================= 
Appearance
: 
MR PP
MAJMUDAR for
Applicant(s) : 1, 
MR LB DABHI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
KEDAR B BINIWALE for Respondent(s) : 2 -
9. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 04/08/2011 

 

 
ORAL
ORDER

RULE.

Shri L.B. Dabhi, learned
Additional Public Prosecutor waives service of notice of Rule on
behalf of respondent No.1. Shri Kedar B. Biniwale, learned advocate
waives service of notice of Rule on behalf of respondent Nos.2 to 9.

As
the proceedings before the learned trial Court are stayed, Registry
is directed to notify

   

Top