Gujarat High Court High Court

Roshanbibi vs State on 8 February, 2010

Gujarat High Court
Roshanbibi vs State on 8 February, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1098/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1098 of 2009
 

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

 

ROSHANBIBI
FIDA HUSEN SHAIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
SHILPA R SHAH for
Applicant(s) : 1, 
MS CM SHAH, APP for Respondent(s) : 1, 
NOTICE
SERVED for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 08/02/2010 

 

 
 
ORAL
ORDER

Rule.

Learned
APP Ms. C.M. Shah waives service of Rule for respondent No.1, State
of Gujarat.

To
be placed for final hearing in first week of April, 2010.

(Akil
Kureshi, J.)

menon

   

Top