Gujarat High Court High Court

Ramanbhai vs State on 28 January, 2011

Gujarat High Court
Ramanbhai vs State on 28 January, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/16127/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 16127 of 2010
 

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

RAMANBHAI
BECHARBHAI PARMAR & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

============================================= 
Appearance
: 
MR PP MAJMUDAR for Applicant(s)
: 1 - 2. 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 28/01/2011 

 

ORAL
ORDER

Heard
learned advocate for the applicants.

Notice
returnable on 4th February, 2011.

Since
learned APP is not present, direct service be permitted to concerned
in-charge police station.

[ANANT
S. DAVE, J.]

//smita//

   

Top