Gujarat High Court High Court

Surjeetsinh vs State on 18 June, 2010

Gujarat High Court
Surjeetsinh vs State on 18 June, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6234/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6234 of 2010
 

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


 

SURJEETSINH
RAMDAYALSINH SIKARWAR - Applicant
 

Versus
 

STATE
OF GUJARAT - Respondent
 

=================================================
 
Appearance : 
MR
MJ BUDDHBHATTI for Applicant:MR JM BUDDHBHATTI for Applicant: 
MR
RC KODEKAR, LD. APP for
Respondent: 
================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 18/06/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate for the applicant. RULE returnable on 28/6/2010.
Shri Kodekar, learned APP waives service of notice of rule for State.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top