Gujarat High Court
Ranabhai vs State on 6 April, 2011
Gujarat High Court Case Information System
Print
SCR.A/351/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 351 of 2011
=========================================================
RANABHAI
TEJABHAI HARIJAN & 2 - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
HR PRAJAPATI for
Applicant(s) : 1 - 3.
Ms.C.M.Shah, APP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 06/04/2011
ORAL
ORDER
Respondent
no.2-Police Sub-Inspector is present. Learned APP Ms.Shah, on
instructions, submits that the ‘C’ Summary is filed in this case
before the concerned Court.
In
view of the above, now nothing is required to be done in this matter.
Hence, the same is disposed of.
(
M.D.Shah, J )
srilatha
Top