Gujarat High Court High Court

Subhashbhai vs State on 25 March, 2011

Gujarat High Court
Subhashbhai vs State on 25 March, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/123/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 123 of 2011
 

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

SUBHASHBHAI
PARSHURAM PATIL & 4 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
NEHAL R JOSHI for
Applicant(s) : 1 - 5. 
MS CM SHAH, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 2, 
MR
MITESH L RANGRAS for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 25/03/2011 

 

ORAL
ORDER

Learned
Advocate for the applicants does not press this petition qua
applicant no.1.

Rule.

Ms.C.M.Shah, learned APP waives service of rule on behalf of
respondent no.1. Learned Advocates for the respected parties
requested to send this matter to Mediation Center. Registry is
directed to send this matter to Meditation Centre.

Interim
relief in terms of para 19(B) qua applicant nos.2 to 5 till the
report is received from the Meditation Centre.

[M.D.Shah,
J.]

satish

   

Top