Gujarat High Court High Court

Usmanmiya vs State on 5 May, 2010

Gujarat High Court
Usmanmiya vs State on 5 May, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2262/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2262 of 2007
 

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


 

USMANMIYA
GULZARMIYA SHAIKH & 25 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=============================================
 
Appearance : 
MRS
SHILPA R SHAH for Applicant(s) : 1 - 26. 
PUBLIC PROSECUTOR for
Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) : 2 - 6. 
NOTICE
SERVED BY DS for Respondent(s) :
7, 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 05/05/2010 

 

ORAL
ORDER

It
will be open for the learned advocate for the petitioners to place on
record decisions of this Court or the Apex Court in support of claim
of just and adequate compensation to the victims of the riots.

S.O.

to 12.05.2010.

[Anant
S. Dave, J.]

*pvv

   

Top