Gujarat High Court
Samatbhai vs State on 12 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/1086/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1086 of 2011
=========================================
SAMATBHAI
RAJABHAI MAHIDA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
JK PARMAR for
Applicant(s) : 1,
MR LR POOJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
MS.FALGUNI D.TRIVEDI for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 02/05/2011
ORAL
ORDER
Today
when the matter is called, learned Advocate for the applicant is
present.
It
is submitted by Mr.L.R.Poojari, learned APP that as per previous
order passed by this Court, statement was made by the learned APP
that they are waiting for report from handwriting expert and as soon
as report is received, they will file charge sheet.
In
view of above, present application is disposed of.
[M.D.Shah,
J.]
satish
Top