Gujarat High Court
State vs Savlabhai on 29 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/472/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 472 of 2011
In
CRIMINAL
MISC.APPLICATION No. 471 of 2011
In
CRIMINAL APPEAL No. 65 of 2011
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
SAVLABHAI
BACHUBHAI MAVI & 11 - Respondent(s)
=========================================================
Appearance
:
MR
KARTIK PANDYA, ADDL.PUBLIC PROSECUTOR
for
Applicant(s) : 1,
MR BM MANGUKIYA for Respondent(s) : 1 - 12.
MS
BELA A PRAJAPATI for Respondent(s) : 1 - 12.
RULE SERVED BY DS for
Respondent(s) : 2 - 6,
12,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 29/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Learned counsel,
Mr.Devang Bhatt appears with Mr.BM Mangukiya for the respondents.
Delay of 30 days is
condoned and rule is made absolute with no order as to costs.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top