Gujarat High Court
Rameshbhai vs State on 23 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/2482/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2482 of 2011
In
SPECIAL
CRIMINAL APPLICATION No. 2582 of 2010
=========================================================
RAMESHBHAI
KESHAVBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
NM KAPADIA for
Applicant(s) : 1,
MS CM SHAH, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 23/02/2011
ORAL
ORDER
Having
heard the learned advocate for the petitioner and having regard to
the facts and circumstances, the application is allowed. Amendment be
carried out within two days and supply amended copy to the otherside.
Office
to list the main matter on 28-2-2011.
(M.D.SHAH,J.)
radhan
Top