Gujarat High Court High Court

Suryasinh vs State on 21 January, 2011

Gujarat High Court
Suryasinh vs State on 21 January, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/673/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 673 of 2011
 

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

 

SURYASINH
RATANSINH BIHOLA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAJESH K SAVJANI for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 21/01/2011 

 

 
ORAL
ORDER

Heard
Mr. Y.N. Oza, learned Senior Counsel appearing with Mr.Savjani,
learned advocate for the applicant. He has submitted that in case of
other accused in connection with the same complaint, the Court has
issued notice, which is made returnable on 24th
January, 2011.

In
that view of the matter, the Notice
returnable on 28th
January, 2011.

(K.M.

Thaker, J.)

rakesh/

   

Top