Gujarat High Court High Court

Sureshbhai vs State on 4 August, 2011

Gujarat High Court
Sureshbhai vs State on 4 August, 2011
Author: A.L.Dave, Honourable Bankim.N.Mehta,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1922/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1922 of 2011
 

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

 

SURESHBHAI
SAVJIBHAI PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KRUNAL L SHAHI for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1 -
2. 
None for Respondent(s) : 3 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 04/08/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Learned
advocate Mr.Shahi states that he will supply necessary copies of the
petition in the registry today itself. On his supplying copies, the
office may issue notice of rule to the respondents as per earlier
order of the Court, with changed returnable date 24.8.2011.

[A.L.Dave,J.]

[Bankim
N.Mehta,J.]

(patel)

   

Top