Gujarat High Court
Subhashbhai vs State on 15 February, 2011
Gujarat High Court Case Information System
Print
SCR.A/121/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 121 of 2011
With
SPECIAL
CRIMINAL APPLICATION No. 123 of 2011
======================================
SUBHASHBHAI
PARSHURAM PATIL & 5 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
======================================
Appearance :
MR
NEHAL R JOSHI for Applicants
Ms.
C.M. Shah, APP, for respondent No.1
None
for Respondent(s) : 2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 15/02/2011
COMMON
ORAL ORDER
At
the outset, learned counsel for the applicants, on instructions,
submits that he is not pressing both the applications qua applicant
No.1-Subhashbhai Parshuram Patil.
Issue
notice returnable on 9.3.2011.
Learned
APP waives service of notice on behalf of respondent No.1.
Direct
service is permitted.
(ANANT
S. DAVE, J.)
(swamy)
Top