Gujarat High Court High Court

Utpalbhai vs State on 22 February, 2011

Gujarat High Court
Utpalbhai vs State on 22 February, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1423/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1423 of 2011
 

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

 

UTPALBHAI
JAYANTIBHAI THAKKAR & 4 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MB PARIKH for
Applicant(s) : 1 - 5. 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 22/02/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr.Parikh for the applicant. He submitted that
charge sheet is already filed against the accused. Taking into
consideration the nature of dispute, notice returnable on 10.3.2011.
Learned APP Ms.C.M.Shah waives service of notice for respondent no.1.
Direct service is permitted.

(
M.D.Shah, J )

srilatha

   

Top