Gujarat High Court High Court

State vs Mahammad on 9 September, 2008

Gujarat High Court
State vs Mahammad on 9 September, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3619/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3619 of 2007
 

In


 

CRIMINAL
APPEAL No. 2023 of
2005 
=========================================================

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

MAHAMMAD
ABID @ GUDDU MUKHTAR AHMED ABDUL SATTAR SHAIKH & 7 -
Respondent(s)
 

=========================================================
 
Appearance
:
 

MR LR
PUJARI ASST. PUBLIC PROSECUTOR for
Applicant(s) : 1, 
DELETED for Respondent(s) : 1,4 - 7. 
NOTICE
SERVED for Respondent(s) : 2, 
NOTICE UNSERVED for Respondent(s) :
3, 8, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 09/09/2008 

 

 
ORAL
ORDER

Fresh
NOTICE to respondent Nos.2,
3 and 8 returnable on 13th October, 2008.
Mr. Pujari, learned APP will furnish addresses of respondent
Nos. 2, 3 and 8.

(M.D.

Shah,J.)

Umesh/

   

Top