Gujarat High Court High Court

Ravindraraj vs State on 13 April, 2011

Gujarat High Court
Ravindraraj vs State on 13 April, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4160/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4160 of 2011
 

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

 

RAVINDRARAJ
KIRITBHAI SOLANKI & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YS RAJPUT for
Applicant(s) : 1 - 4. 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) : 2 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 13/04/2011 

 

ORAL
ORDER

Learned
advocate for the applicants is not present. Last time also, he was
not present. In the interest of justice, S.O. to 26-4-2011. On that
day, the Court will proceed with the matter without considering the
leave note or sick note.

(M.D.SHAH,J.)

radhan

   

Top