Gujarat High Court High Court

Ranvirsinh vs State on 27 April, 2011

Gujarat High Court
Ranvirsinh vs State on 27 April, 2011
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1042/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1042 of 2011
 

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

 

RANVIRSINH
RAMESHWARSINH TOMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AY KOGJE for
Applicant(s) : 1, 
MR KL PANDYA, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 27/04/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Leave
to amend prayer clause 11.A.

Notice
returnable on 11.5.2011. Learned A.P.P. Mr.K.L.Pandya waives service
of notice for respondent No.1. In addition to normal mode of service,
direct service is permitted through Regd.Post A.D to respondent
Nos.4, 5 & 6.

[A.L.Dave,J.]

[Bankim
N.Mehta,J.]

(patel)

   

Top