Gujarat High Court High Court

Shirinbanu vs State on 15 March, 2010

Gujarat High Court
Shirinbanu vs State on 15 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2459/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2459 of 2010
 

In


 

CRIMINAL
REVISION APPLICATION No. 130 of 2010
 

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

SHIRINBANU
USUFKHAN PATHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=============================================Appearance
: 
MR MM TIRMIZI for Applicant(s)
: 1, 
MR LR PUJARI ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 15/03/2010 

 

ORAL
ORDER

Heard
Mr. M.M. Tirmizi, learned advocate for the applicant.

Rule
returnable on 16th April, 2010. Mr. L.R. Pujari, learned
APP, waives service of rule on behalf of respondent No.1.

[ANANT
S. DAVE, J.]

//smita//

   

Top