Gujarat High Court
Sureshbhai vs State on 9 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/15318/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15318 of 2011
=========================================================
SURESHBHAI
RANCHHODBHAI PATEL & 10 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ZUBIN F BHARDA for
Applicant(s) : 1 - 11.
MS. C.M.SHAH, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR DAKSHESH MEHTA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 09/11/2011
ORAL
ORDER
Rule
returnable on 15.11.2011. Ms.C.M. Shah learned APP waives service of
notice of Rule on behalf of respondent-State.
Learned
counsel Mr.Dakshes Mehta states that he has instruction to appear on
behalf of the original complainant and he will file his Vakalatnama
on behalf of the original complainant. Office is directed to show
the name of Mr.Mehta for original complainant.
(Z.K.SAIYED,J.)
Vahid
Top