Gujarat High Court High Court

Sangeetbhai vs State on 4 April, 2011

Gujarat High Court
Sangeetbhai vs State on 4 April, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/532/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 532 of 2011
 

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

 

SANGEETBHAI
CHANDRAKANT NAYNANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TARAK DAMANI for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
DS
AFF.NOT FILED (N) for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 04/04/2011 

 

 
 
ORAL
ORDER

It
is submitted that notice is already served to respondent No.2 and
D.S. affidavit shall be produced before the Registry during the
course of the day. In other identical matters between the same
parties, this Court has issued rule. In view of the above, RULE
returnable on 25.04.2011.

[M.D.SHAH,
J.]

mrpandya

   

Top